Gujarat High Court
Jayantibhai vs Unknown on 18 March, 2010
Gujarat High Court Case Information System
Print
CA/12844/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12844 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2583 of 2009
In
SPECIAL
CIVIL APPLICATION No. 3808 of 2000
=========================================================
JAYANTIBHAI
NATWARLAL PATEL - Applicant
Versus
THE
AHMEDABAD KAISER-I-HIND MILLS LTD. - Opponent
=========================================================
Appearance
:
MR
PC CHAUDHARI for
Applicant
RULE UNSERVED for Opponent
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/03/2010
ORAL
ORDER
(Per : HONOURABLE MS. JUSTICE
R.M.DOSHIT)
The
opponent mills is reported unserved. Learned advocate
Mr.P.C.Chaudhari has appeared for the applicant. He has submitted
that the opponent Mills is closed. It has, however, maintained an
office to attend administrative matters.
Learned
advocate will furnish office address of the opponent Mills within
five days from today.
Notice
be issued to the opponent afresh thereafter to be made returnable on
22nd April, 2010.
(M.D.SHAH,J.) (MS.R.M.DOSHIT,J.)
radhan
Top