Gujarat High Court
Nafisa vs It on 13 July, 2011
Gujarat High Court Case Information System
Print
MCA/976/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR TRANSFER No. 976 of 2011
=========================================================
NAFISA
ABDULGANI VOHRA - Applicant(s)
Versus
SAMIR
AHMED MOHMED ALI VOHRA - Opponent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
DS AFF.NOT FILED (R) for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/04/2011
ORAL
ORDER
It
is stated by the learned advocate for the applicant that respondent
has refused the notice of rule.
Hence,
Fresh Rule
to the respondent returnable on 09.05.2011. Direct service is
permitted. It
will be open to serve the respondent through R.P.A.D at the cost of
the applicant.
(K.S.JHAVERI,
J.)
niru*
Top