Gujarat High Court
Kamlesh vs Blank on 24 January, 2011
Gujarat High Court Case Information System Print OJCA/56/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 56 of 2011 In COMPANY PETITION No. 204 of 2009 ====================================== KAMLESH TRADING COMPANY - Applicant(s) Versus Blank Name - Respondent(s) ====================================== Appearance : MR SANJAY R GUPTA for Applicant(s) : 1, None for Respondent(s) : 1, ====================================== CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 24/01/2011 ORAL ORDER
Learned
counsel for the applicant submits that, in spite of all efforts made
including sending notice by R.P.A.D., service of summons could not be
served and, therefore, ‘substituted service’, as prayed for in
paragraph 4(A), may be granted.
In
the facts and circumstances of the case, the prayer for ‘substituted
service’ in terms of paragraph 4(A) is granted. The application is
allowed to the aforesaid extent only.
(ANANT
S. DAVE, J.)
(swamy)
Top