Gujarat High Court High Court

Hafej vs The on 4 October, 2010

Gujarat High Court
Hafej vs The on 4 October, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/1043/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 1043 of 1996
 

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

HAFEJ
ABDUL GA GAJVAR MANAGER OF MADRESA E NURUL ISLAM CHALI - Applicant
 

Versus
 

MOHMAD
ASARAF USMAN MEMAN & 1 - Opponents
 

=================================== 
Appearance
: 
MR
HARIN P RAVAL for Applicant. 
RULE UNSERVED for Opponent No.1. 
RULE
SERVED for Opponent No. 2.  
===================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 04/10/2010 
ORAL ORDER

The
Board shows that the Rule is not served on the respondent No.1
because of incomplete address. Mr. Chintan Champaneri, learned
advocate appearing for the petitioner states that he will furnish the
complete address. On furnishing the address, fresh
notice of rule be issued to the respondent No.1 making it returnable
on 25.10.2010.

It is made clear that if rule is not served on the respondent no.1
or if the process fee is not paid, the matter will be dismissed qua
the respondent No.1. D.S. permitted.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top