Gujarat High Court High Court

Mohmed vs Nurabhai on 13 August, 2010

Gujarat High Court
Mohmed vs Nurabhai on 13 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12396/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12396 of 2009
 

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

MOHMED
BASIR HAJI SUMRA & 1 - Petitioner(s)
 

Versus
 

NURABHAI
ARAB SAI & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
ASHISH M DAGLI for Petitioner(s) : 1 - 2,2.2.1  
DS AFF.NOT FILED
(N) for Respondent(s) : 1 - 2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/08/2010 

 

 
 
ORAL
ORDER

The
learned advocate for the petitioners undertakes to supply fresh
address of the unserved respondents.

Fresh
notice to the unserved respondents returnable on 22.9.2010.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top