Gujarat High Court
Daud vs Akik on 6 October, 2010
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