Gujarat High Court
Mazdarise vs The on 22 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
LPA/483/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 483 of 2008 In SPECIAL CIVIL APPLICATION No. 28830 of 2007 With CIVIL APPLICATION No. 5014 of 2008 In LETTERS PATENT APPEAL No. 483 of 2008 ========================================= MAZDARISE COOPERATIVE HOUSING (SERVICE) SOCIETY LIMITED - Appellant(s) Versus THE STATE OF GUJARAT & 3 - Respondent(s) =========================================Appearance : MR SHIRISH JOSHI for Appellant(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2 - 4. ========================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 22/07/2008 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Notice
for final disposal returnable on 12.8.2008. Direct service is
permitted on respondents Nos. 1 to 3. Respondent No.4 shall be
served through Speed Post Acknowledgment Due, at the appellant’s
cost.
2. Mr.
Joshi states that respondent No.4 will also be served at his Bombay
address by Speed Post Acknowledgment Due.
Notice
be sent on the Civil Application also.
(M.S. Shah,
Actg. C.J.)
(D.H. Waghela,
J.)
*/Mohandas