Gujarat High Court
Kamlesh vs Kiran on 31 March, 2011
Gujarat High Court Case Information System
Print
COMP/204/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 204 of 2009
=========================================================
KAMLESH
TRADING COMPANY - Petitioner(s)
Versus
KIRAN
PROCESSORS PRIVATE LIMITED - Respondent(s)
=========================================================
Appearance :
MR
SANJAY R GUPTA for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 03/02/2010
ORAL
ORDER
In
light of the Office Note it is necessary that fresh Notice be issued.
Learned Advocate for the petitioner undertakes to effect Direct
Service over and above the regular mode of service through the
Bailiff of the local Court. Accordingly fresh Notice returnable on
24/02/2010. Registry is directed to send Notice through the Bailiff
of the Local Courts as well as additional copy of Notice to be handed
over to learned Advocate for effecting Direct Service.
(D.A.Mehta,
J.)
sompura
Top