Gujarat High Court
Zulekhabibi vs Ishakbhai on 9 September, 2008
Gujarat High Court Case Information System
Print
CA/3675/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3675 of 1999
In
FIRST
APPEAL No. 333 of 1999
=========================================================
ZULEKHABIBI
WD/O YAKUB MOHAMMAD MUNSHI & 5 - Petitioner(s)
Versus
ISHAKBHAI
RASULBHAI KHALIFA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NA SHAIKH for
Petitioner(s) : 1 - 6.
RULE UNSERVED for Respondent(s) : 1,
DS
AFF.NOT FILED (R) for Respondent(s) : 2,
RULE NOT RECD BACK for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/09/2008
ORAL
ORDER
Rule
remain unserved for respondent no. 1, affidavit of direct service
for respondent no. 2 not filed and Rule not received back for
respondent no. 3.
Let,
applicants may take necessary steps for serving the Rule to
respondents on or before 22/9/2008 failing which matter will
dismiss in default without reference to the Court.
(H.K.RATHOD,
J)
asma
Top