Gujarat High Court High Court

Zulekhabibi vs Ishakbhai on 9 September, 2008

Gujarat High Court
Zulekhabibi vs Ishakbhai on 9 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/3675/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3675 of 1999
 

In


 

FIRST
APPEAL No. 333 of 1999
 

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

 

ZULEKHABIBI
WD/O YAKUB MOHAMMAD MUNSHI & 5 - Petitioner(s)
 

Versus
 

ISHAKBHAI
RASULBHAI KHALIFA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NA SHAIKH for
Petitioner(s) : 1 - 6. 
RULE UNSERVED for Respondent(s) : 1, 
DS
AFF.NOT FILED (R) for Respondent(s) : 2, 
RULE NOT RECD BACK for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

Rule
remain unserved for respondent no. 1, affidavit of direct service
for respondent no. 2 not filed and Rule not received back for
respondent no. 3.

Let,
applicants may take necessary steps for serving the Rule to
respondents on or before 22/9/2008 failing which matter will
dismiss in default without reference to the Court.

(H.K.RATHOD,
J)

asma

   

Top