Gujarat High Court
Rajendra vs O.L on 16 July, 2010
Gujarat High Court Case Information System
Print
OJCA/473/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 473 of 2009
In
STAMP
NUMBER No. 434 of 2009
=========================================
RAJENDRA
BHOGILAL KHALAS - Applicant(s)
Versus
O.L.
OF AHMEDABAD MFG. & CALICO PRINTING CO. LTD. & 12 -
Respondent(s)
=========================================
Appearance
:
MR NM
KAPADIA for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 - 6,8 - 11, 13,
NOTICE NOT RECD BACK
for Respondent(s) : 7,
DS AFF.NOT FILED (N) for Respondent(s) :
7,
M/S TRIVEDI & GUPTA for Respondent(s) :
12,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 16/07/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE H.N.DEVANI)
Fresh
notice to unserved respondent no.7 be issued returnable on 06th
August, 2010. Direct Service is permitted.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top