Gujarat High Court
Madhuben vs Vimlaben on 10 October, 2011
Gujarat High Court Case Information System
Print
CA/10467/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.10467 of 2011
In
CIVIL
REVISION APPLICATION (STAMP NO.) No.165 of 2011
=========================================
MADHUBEN
RAMANBHAI BHOI & 5 - Applicant(s)
Versus
VIMLABEN
D/O MOHANBHAI KABHAIBHAI RATHOD AND WIFE OF MAGANBH & 7 -
Respondent(s)
=========================================
Appearance:
MR
MEHUL S SHAH for
Applicant(s): 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2, 2.2.3,
2.2.4, 2.2.5, 2.2.6,2.2.7 - 6.
MR SURESH M SHAH for
Applicant(s): 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2, 2.2.3,
2.2.4, 2.2.5, 2.2.6,2.2.7 - 6.
None for Respondent(s): 1 - 6,
8,
MR AMAR D MITHANI for Respondent(s):
7,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 10/10/2011
ORAL
ORDER
1. Heard
Mr. M.S. Shah, learned advocate for the applicants.
2. Issue
rule to the respondents No.1, 2 and 3, returnable on 19th
October, 2011. Direct Service is permitted. Mr. Amar D. Mithani,
learned advocate waives service of rule on behalf of respondent No.7.
(
Harsha Devani, J. )
hki
Top