Gujarat High Court High Court

Daud vs Akik on 6 October, 2010

Gujarat High Court
Daud vs Akik on 6 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4060/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4060 of 2001
 

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


 

DAUD
ABEDEALI DAWOOD - Appellant(s)
 

Versus
 

AKIK
ENTERPRISES PVT. LTD. & 1 - Defendant(s)
 

=========================================================
Appearance : 
MR
DAXESH T DAVE for
Appellant(s) : 1, 
RULE UNSERVED for Defendant(s) : 1, 
RULE NOT
RECD BACK for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 06/10/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

As
a last opportunity, time is granted to furnish fresh address upto
20.10.2010. Thereafter, fresh notice shall be issued by office at
the new address returnable on 29.11.2010. It is also observed that if
the fresh address is not given by that date, the matter shall
automatically stand dismissed for want of prosecution.

(JAYANT
PATEL, J.)

(H.B.

ANTANI, J.)

*bjoy

   

Top