Gujarat High Court High Court

Nafisa vs It on 13 July, 2011

Gujarat High Court
Nafisa vs It on 13 July, 2011
Author: Ks Jhaveri,
  
 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