Gujarat High Court
Jamal vs State on 21 January, 2011
Gujarat High Court Case Information System
Print
CRA/103/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 103 of 2010
=========================================================
JAMAL
SULEMAN KHOD & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 11 - Opponent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2.
GOVERNMENT PLEADER for Opponent(s) :
1,
NOTICE SERVED BY DS for Opponent(s) : 2 - 4, 6, 9,
MR PR
NANAVATI for Opponent(s) : 5,
None for Opponent(s) : 7 -
8.
UNSERVED-REFUSED (N) for Opponent(s) : 7.2.1, 7.2.2,7.2.3 -
8,8.2.2
MR KIRTIDEV R DAVE for Opponent(s) : 10 - 12.
MR RAHUL
K DAVE for Opponent(s) : 10 -
12.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/01/2011
ORAL
ORDER
Notice
remained unserved for respondent Nos.7/1, 7/3, 8/1 and 8/2.
Therefore, let necessary steps are to be taken by applicant on or
before 9 th
February, 2011,
failing which, matter will stand dismissed for default without
reference to this Court.
It
is noted that today, learned advocate Mr. Ashish M. Dagli who is
appearing on behalf of applicant Nos.1 and 2 has filed sick note.
[H.K.
RATHOD, J.]
#Dave
Top