Gujarat High Court High Court

M/S vs Lipi on 5 February, 2010

Gujarat High Court
M/S vs Lipi on 5 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/224/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 224 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6164 of 2009
 

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

 

M/S
NEW MINI PHARMA, THROUGH PROPRIETOR - Petitioner(s)
 

Versus
 

LIPI
COMPUTER GRAPHIC DESIGNER THROUGH OWNER VIJAYBHAI PATEL -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NM KAPADIA for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 05/02/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. NM Kapadia for applicant submits that address of
respondent no.1 has been changed and he has received fresh address of
respondent no.1 and, therefore, he may be permitted to amend cause
title for correcting address of respondent no.1. Considering his
request, leave to amend address of respondent no.1 in cause title is
granted. Issue fresh notice to respondent no.1 at fresh address
returnable on 25.2.2010.

(H.K.

Rathod,J.)

Vyas

   

Top