Gujarat High Court
Omkarsingh vs Vardhman on 4 February, 2011
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 - Petitioners
Versus
VARDHMAN
ROADWAYS & 4 - Respondents
======================================
Appearance :
MS
AMRITA AJMERA for the Petitioners.
RULE UNSERVED for Respondent(s)
: 1 - 2.
RULE SERVED for Respondent(s) : 3 - 4,4.2.2
None for
Respondent(s) : 4,
MR GC MAZMUDAR for Respondent(s) : 5,
MR HG
MAZMUDAR for Respondent(s) :
5,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/02/2011
ORAL
ORDER
At
the request of Ms.Amrita Ajmera, learned advocate appearing on behalf
of the applicants, Registry to issue fresh Notice upon
respondent Nos.1 & 2, at the new addresses, to be supplied by
learned advocate appearing on behalf of the applicants, making it
returnable on 7th March,2011.
[M.R.SHAH,J]
*dipti
Top