Gujarat High Court High Court

M/S vs Icchapore on 17 November, 2008

Gujarat High Court
M/S vs Icchapore on 17 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/859720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8597 of 2008
 

 
 
==========================================
 

M/S
RAJ LAND CORPORATION & 1 - Petitioner(s)
 

Versus
 

ICCHAPORE
INDUSTRIAL CO OP SERVICE SOCIETY LTD & 9 - Respondent(s)
 

========================================== 
Appearance
: 
MR AMIT V
THAKKAR for Petitioner(s) : 1 - 2. 
DS AFF.NOT
FILED (N) for Respondent(s) : 1 - 8. 
MR UTPAL M PANCHAL for
Respondent(s) : 9-10, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

At
the request of Shri Thakkar, learned advocate appearing on behalf of
the petitioners, office to issue fresh notice upon respondents nos. 1
to 8, at the new address to be supplied by the learned advocate,
making it returnable on 27th November, 2008.

Direct
service is permitted.

Over
and above direct service, respondents to be served through RPAD also
at the cost of the petitioners.

(M.R.

SHAH, J.)

siji

   

Top