Gujarat High Court High Court

Nivedita vs Rajeshbhai on 21 December, 2010

Gujarat High Court
Nivedita vs Rajeshbhai on 21 December, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/3223/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3223 of 2005
 

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

 

NIVEDITA
DEEPAKBHAI GUPTA - Appellant.
 

Versus
 

RAJESHBHAI
SHIVLAL HARIJAN C/O. CHADHA & CHADHA TRANSPORT & 2 -
Respondents
 

=========================================================
 
Appearance
: 
MR
KASHYAP R JOSHI for
Appellant. 
SERVED BY RPAD - (R) for Respondent : 1, 
RULE NOT
RECD BACK for Respondent : 2, 
MS LILU K BHAYA for Respondent :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 27/03/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate for the appellant seeks fresh notice of admission on
respondent No.2. He also requests for direct service. Request is
accepted. Issue fresh Notice of admission on respondent No.2
returnable on 16.4.2008. Direct Service is permitted through
Regd.Post A.D. as well.

[A.L.DAVE,J.]

[SHARAD
D.DAVE,J.]

(patel)

   

Top