Gujarat High Court Case Information System
Print
CA/13754/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FRESH NOTICE No. 13754 of 2010
In
MISC.CIVIL
APPLICATION No. 2364 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9947 of 2010
=========================================================
M/S
CHOKSI TUBE COMPANY LTD - Petitioner(s)
Versus
APPELLATE
AUTHORITY FOR INDUSTRIAL & FINANCIAL RECONSRUCTION & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
GM JOSHI for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
MS HINA
DESAI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/12/2010
ORAL ORDER
Present
application has been preferred by the applicant herein –
original applicant – petitioner for issuance of Fresh Notice of Rule
upon the respondent Nos.1 and 2 and to permit the applicant to serve
the respondent Nos.1 and 2 by Direct Service.
Having
heard Mr.Joshi, learned
advocate appearing on behalf of the applicant and
considering the averments made in the application and as since long
the notices of Rule upon the respondent Nos.1 and 2 have not been
received back, present application is allowed and Registry is
directed to issue FRESH NOTICE of Rule upon the
respondent Nos.1 and 2, in Miscellaneous Civil Application No.2364
of 2010, making it returnable on 20/12/2010.
Direct
Service is permitted.
[M.R.
SHAH, J.]
rafik
Top