Gujarat High Court High Court

Kashiben vs Indravadan on 17 June, 2010

Gujarat High Court
Kashiben vs Indravadan on 17 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5998/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5998 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 314 of 2009
 

To


 

LETTERS
PATENT APPEAL No. 974 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 12304 of 2008
 

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


 

KASHIBEN
WD/O MAGANBHAI BOGHABHAI PARMAR & 1 - Petitioner(s)
 

Versus
 

INDRAVADAN
PARSHOTTAMBHAI PATEL & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RAJESH K SHAH for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,
6, 
MR A.J.DESAI, ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
2 - 5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

			Date
: 17/06/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Heard
counsel for both the sides.

Being satisfied on the ground, delay of 12 days in preferring the
appeal is condoned.

Civil
Application stands disposed of.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top