Gujarat High Court High Court

Perstop vs Rameshchandra on 11 July, 2011

Gujarat High Court
Perstop vs Rameshchandra on 11 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8427/2004	 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8427 of
2004 
===============================================================


 

PERSTOP
AEGIS CHEMICALS LTD. - Petitioner(s)
 

Versus
 

RAMESHCHANDRA
CHIBABHAI MAHYAVANSHI & 1 - Respondent(s)
 

===============================================================
Appearance
: 
M/S
THAKKAR ASSOC.
for
Petitioner(s) : 1, 
MR MUKESH H RATHOD for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2, 
RULE NOT RECD
BACK for Respondent(s) :
2, 
===============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 28/02/2011 

 

ORAL ORDER

The
registry has placed office note dated 28.1.2011 with the remarks that
process issued qua respondent No.2 is not received back and that
therefore the matter could not be listed again after order issuing
process.

The
petitioner is, therefore directed to supply complete, correct and
present address of the respondent No.2 within period of one week from
today to the registry. After such address is provided, registry to
issue fresh Notice returnable on 31.3.2011. If correct and complete
address is not supplied on or before 05.03.2011, office will list
present matter for appropriate orders. The matter to be listed on
07.03.2011 if address is not supplied.

(K.M.THAKER,J.)

Suresh*

   

Top