Gujarat High Court
====================================== vs None For on 8 August, 2008
Gujarat High Court Case Information System
Print
CA/138920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1389 of 2008
In
FIRST
APPEAL (STAMP) No. 4098 of 2007
======================================
G.S.R.T.C.
& ANOTHER
Versus
LINABEN
RANCHHODBHAI GABANI & OTHERS
======================================
Appearance
:
MRS VASAVDATTA BHATT for
Petitioners
None for Respondent(s) : 1 - 3,
5,
MR.HIREN M
MODI for Respondent(s) : 4,
RULE
NOT RECD BACK for Respondent(s) : 6,
RULE
UNSERVED for Respondent(s) : 7,
MR
MAULIK J SHELAT for Respondent(s) :
8,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule
issued to respondent No.7 is unserved. Hence, fresh notice of Rule
be issued to the unserved respondent No.7 returnable on 19th
September 2008.
(Bhagwati
Prasad, J.)
(S.R.Brahmbhatt,
J.)
*mohd
Top