Gujarat High Court High Court

Solanki vs M/S on 25 October, 2010

Gujarat High Court
Solanki vs M/S on 25 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8614/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8614 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1285 of 2010
 

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


 

SOLANKI
RANCHODBHAI MATHURBHAI   Applicant 

 

Versus
 

M/S
JAYCHEMICAL - Respondent
 

=========================================================
Appearance : 
MS
HINA DESAI for
Applicant  
RULE UNSERVED for Respondent:
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/10/2010 

 

 
 
ORAL
ORDER

Fresh
notice of Rule returnable on 07.12.2010 to the unserved respondent.
In addition to regular mode of service, the applicant is permitted to
serve the unserved respondent by RPAD Post at his cost also.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top