Gujarat High Court High Court

Noor vs Learned on 1 April, 2011

Gujarat High Court
Noor vs Learned on 1 April, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/218/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 218 of 2001
 

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

 

NOOR
AHMED YUSUF ISMAIL MULLAH - Applicant(s)
 

Versus
 

ABDULHAK
MOHEMMED ISMAIL & 6 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Applicant(s) : 1, 
MR DHIRENDRA MEHTA for Opponent(s) : 1, 
RULE
SERVED for Opponent(s) : 2, 4,6 - 7. 
RULE UNSERVED for Opponent(s)
: 3, 5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/04/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Kharadi for the petitioner is absent. It appears from
the cause list that Rule is served to respondent Nos.3 and 5. The
petitioner to take necessary steps to serve respondent Nos.3 and 5 on
or before 11.4.2011, failing which the revision application qua these
respondents shall stand dismissed for want of prosecution.

S.O.

to 4.11.2011.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top