Gujarat High Court High Court

Omkarsingh vs Vardhman on 4 April, 2011

Gujarat High Court
Omkarsingh vs Vardhman on 4 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15733/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15733 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5369 of 2009
 

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

 

OMKARSINGH
JAYENDRASINGH DECD. THROUGH JAYENDRASINGH & 2 - Petitioner(s)
 

Versus
 

VARDHMAN
ROADWAYS & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
AMRITA AJMERA for
Petitioner(s) : 1 - 3. 
RULE UNSERVED for Respondent(s) : 1 -
2. 
RULE SERVED for Respondent(s) : 3 - 4,4.2.2  
MR SUNIL B
PARIKH for Respondent(s) : 3, 
None for Respondent(s) : 4, 
MR GC
MAZMUDAR for Respondent(s) : 5, 
MR HG MAZMUDAR for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/04/2011 

 

 
 
ORAL
ORDER

Fresh
Notice to the unserved respondent Nos. 1 & 2, by substituted
service, returnable on 2nd
May 2011.

(K.S.JHAVERI,J.)

pawan

   

Top