Gujarat High Court High Court

The vs Baroda on 5 July, 2011

Gujarat High Court
The vs Baroda on 5 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4688/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.4688 of 2011
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No.83 of 2011
 

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

THE
MAHARAJA SAYAJIRAO UNIVERSITY OF BARODA - Applicant(s)
 

Versus
 

BARODA
COMMERCIAL CORPORATION PVT LTD & 3 - Respondent(s)
 

========================================= 
Appearance: 
MR
MITUL K SHELAT for
Applicant(s): 1, 
NOTICE NOT RECD BACK for Respondent(s): 1 -
3. 
NOTICE SERVED for Respondent(s):
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 05/07/2011 

 

 
ORAL
ORDER

Learned
advocate for the applicant to supply true and correct address of the
unserved respondents no.1 to 3. After the fresh addresses are
furnished, fresh notice be issued to respondents no.1 to 3,
returnable on 23rd August, 2011.

(
Harsha Devani, J. )

hki

   

Top