Gujarat High Court High Court

Prime vs Kanubhai on 22 February, 2011

Gujarat High Court
Prime vs Kanubhai on 22 February, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/386/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 386 of 2011
 

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


 

PRIME
INDUSTRIES VALVE COMPANY - THROUGH OWNER - Petitioner(s)
 

Versus
 

KANUBHAI
KHEMCHANDBHAI - Respondent(s)
 

=================================================
 
Appearance : 
MR
YOGEN N PANDYA for Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 22/02/2011  
ORAL ORDER

Mr.

Pandya, learned advocate for the petitioner, has submitted that when
the petitioner/petitioner’s representative tried to serve the notice
on the respondent, in view of the order permitting direct service,
the respondent refused to accept the notice. Mr. Pandya asked for
permission to forward the process through R.P.A.D., instead, the
Registry is directed to issue fresh Notice returnable on 25.3.2011.
The process may be served in regular course and by regular mode.

[K.M.Thaker,
J.]

kdc

   

Top