Gujarat High Court High Court

Special Civil Application No. … vs Notice Unserved For on 10 March, 2011

Gujarat High Court
Special Civil Application No. … vs Notice Unserved For on 10 March, 2011
Author: Ravi R.Tripathi,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 5114 of 2004



     --------------------------------------------------------------
     ASARWA MILLS LTD.
Versus
     NATVARBHAI SHIVABHAI PATEL
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 5114 of 2004
          MR PRABHAKAR UPADYAY for Petitioner No. 1
          NOTICE UNSERVED for Respondent No. 1


     --------------------------------------------------------------


              CORAM : HON'BLE MR.JUSTICE RAVI R.TRIPATHI


              Date of Order: 23/09/2004


     ORAL ORDER

Mr.Prabhakar Upadhyay, the learned advocate
appearing for the Mill Company has filed sick note.
Notice issued by this Court on 27.04.2004 is reported
unserved with a remark, “Unserved as not found at the
given address”. The learned advocate to supply fresh
address latest by 30.09.2004. On fresh address being
supplied issue fresh notice returnable on 21.10.2004.

(Ravi R. Tripathi, J.)

karim