Gujarat High Court
Umaben vs M/S on 2 July, 2008
Bench: S.R.Brahmbhatt
SA/258/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SECOND APPEAL No. 258 of 2007 ========================================================= UMABEN GIRDHARLAL GADANI - Appellant Versus M/S PASCHIM GUJARAT VIJ COMPANY LTD., & 1 - Defendant ========================================================= Appearance : M/S THAKKAR ASSOC. for Appellant: 1, 1.2.1, 1.2.2,1.2.3 None for Defendants : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 02/07/2008 ORAL ORDER
Notice
for final disposal returnable on 25.7.2008 for the limited purpose of
condoning delay, which is going to be a serious question and
impediment in availing the alternative remedy.
(S.R.BRAHMBHATT,
J.)
pallav