Gujarat High Court
Patel vs Sardar on 2 August, 2011
Gujarat High Court Case Information System
Print
CA/10974/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10974 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2192 of 2010
=========================================
PATEL
KASHIRAM MAGANBHAI - Applicant(s)
Versus
SARDAR
SAROVAR NARMADA NIGAM - Respondent(s)
=========================================
Appearance
:
MRS KRISHNA
G RAWAL for
Applicant(s) : 1,
RULE UNSERVED for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE A.L.DAVE
and
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 28/12/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE A.L.DAVE)
Learned
advocate Mrs. Rawal states that she will supply new address of the
respondent in the Registry during the course of the day today. Upon
her furnishing the new address, issue fresh notice of rule to the
respondent, returnable on 28th January, 2011.
(
A.L. Dave, J. )
(
Harsha Devani, J. )
hki
Top