Gujarat High Court
Rule Unserved For Respondent(S) : vs Government on 12 August, 2008
Gujarat High Court Case Information System
Print
CA/4520/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4520 of 2006
In
FIRST
APPEAL (STAMP NUMBER) No. 5023 of 2005
=========================================================
DEPUTY
GENERAL MANAGER
Versus
VANKAR
BHAGUBHAI NATHABHAI (ADM. OF VANKAR NATHABHAI V.) & 1
=========================================================
Appearance
:
MR
RR MARSHALL for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/08/2008
ORAL
ORDER
Learned
advocate for the applicant states that the officer, who has taken
direct service has expired and, therefore, some time may be granted
so that respondents may be served.
S.O.
to 1st September 2008. Appropriate affidavit of direct
service may be filed before that date.
(K.S.Jhaveri,
J.)
*malek
Top