Gujarat High Court High Court

Thr vs Valjibhai on 30 June, 2008

Gujarat High Court
Thr vs Valjibhai on 30 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/4388/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4388 of 2008
 

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

 

THR
NOBLE SECURITY & DETECTIVESERVICE PVT. LTD. - Petitioner(s)
 

Versus
 

VALJIBHAI
RAMJIBHAI DESAI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1, 
NOTICE
NOT RECD BACK for
Respondent(s) : 1, 
MR
P C CHAUDHARI for
Respondent(s) : 2
- 4. 
NOTICE
SERVED for
Respondent(s) : 5
- 7. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

Notice
is not received back for respondent No.1, therefore, await the
service of notice.

Learned
advocate Mr. Chaudhari appearing for respondent No.2 to 4 and notice
served to respondent Nos.5 to 7.

Learned
advocate Mr. Chaudhari submitted that some talk is going on with
learned advocate Mr. Upadhyay.

Therefore,
matter is adjourned to 15th July 2008.

[H.K.

RATHOD, J.]

#Dave