Gujarat High Court
Keval vs Ashok on 21 June, 2010
Gujarat High Court Case Information System
Print
CA/4790/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4790 of 2010
In
APPEAL
FROM ORDER No. 118 of 2010
=====================================
KEVAL
DEVELOPERS PRIVATE LTD - Petitioner(s)
Versus
ASHOK
GOVINDRAM HURRA & 6 - Respondent(s)
=====================================
Appearance
:
MR KAVINA, SENIOR ADVOCATE with MR
DIGANT M POPAT for Petitioner(s) : 1,
MR PATEL, SENIOR ADVOCATE
with MR SUDHANSHU S PATEL for Respondent(s) : 1,
MR PRASAD A HURRA
for Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 2
- 7.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/06/2010
ORAL
ORDER
1.0 Notice
issued by this Court is reported to have been not served qua
respondent nos. 2 to 7. The Registry is directed to issue
fresh Notice to the respondent nos. 2 to 7 returnable
on
29th June 2010. In addition
to the regular mode of service, Direct service is permitted.
2.0 The
matter is adjourned to 29th June 2010.
[
Ravi R. Tripathi, J. ]
hiren
Top