Gujarat High Court High Court

Uttar vs Naranbhai on 29 September, 2011

Gujarat High Court
Uttar vs Naranbhai on 29 September, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10335/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10335 of 2011
 

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

 

UTTAR
GUJARAT VIJ COMPANY LTD THROUGH DEPUTY ENGINEER - Petitioner(s)
 

Versus
 

NARANBHAI
N CHAUDHARY PRESIDENT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/09/2011  
ORAL ORDER

The
endorsement on the Board indicates that the notices issued to the
respondents have not been received back, either served or unserved.
The Registry to await service of notices upon the respondents.

List
on 20.10.2011.

The
ad-interim relief granted earlier, shall continue till then.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top