Gujarat High Court
Rana vs Gujarat on 2 September, 2011
Gujarat High Court Case Information System Print CA/9332/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 9332 of 2010 ================================================= RANA DILUBHA SUKHADEVSINH & 9 - Petitioner(s) Versus GUJARAT ELECTRICITY BOARD & 2 - Respondent(s) ================================================= Appearance : MR AY KOGJE for Applicants MR MD PANDYA for Respondent No. 1 RULE UNSERVED for Respondent No. 2 RULE SERVED for Respondent No 3 ================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 02/09/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
cause list indicates that notice of Rule for respondent No.2 is
not served as the site office of respondent No.2 is at Limbdi as per
the Bailiff’s report.The applicant to take appropriate steps to
provide the new address of respondent No. 2 by next adjournment.
S.O. to 23rd
September, 2011.
(A.L.
DAVE, J.)
(S.R.BRAHMBHATT,
J.)
pnnair
Top