Gujarat High Court
Lupin vs Jitesh on 1 March, 2011
Gujarat High Court Case Information System
Print
CA/9367/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9367 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1053 of 2010
In
SPECIAL CIVIL APPLICATION No. 12544 of 2009
=========================================================
LUPIN
AGRO CHEMICALS INDIA LTD. & 1 - Petitioner(s)
Versus
JITESH
K THAMWALA - Respondent(s)
=========================================================
Appearance :
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2.
NOTICE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Issue
fresh NOTICE to the unserved respondent on the new address to be
provided by the appellant, returnable on 04.04.2011.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top