Gujarat High Court
Mercury vs Natubhai on 18 November, 2011
Gujarat High Court Case Information System
Print
SCA/14291/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14291 of 2011
=========================================================
MERCURY
LABORATORIES LTD. - Petitioner(s)
Versus
NATUBHAI
NAGINBHAI SOLANKI - Respondent(s)
=========================================================
Appearance
:
MR
DG SHUKLA for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 18/11/2011
ORAL
ORDER
It
is submitted by learned advocate Mr.D.G.Shukla for the petitioner
that this Court has issued fresh notice to respondent but because
of some mistake the process fees is not paid, so he requested to
extend the returnable date as well as to issue fresh notice to
respondent.
Issue
fresh notice to respondent returnable on 5.12.2011. Petitioner is
directed to pay the process fees on or before 22.11.2011.
(
M.D. SHAH, J. )
syed/
Top