Gujarat High Court High Court

Kishorchandra vs Laxminarayandev on 5 July, 2011

Gujarat High Court
Kishorchandra vs Laxminarayandev on 5 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5636/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5636 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 679 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 3108 of 2010
 

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

 

KISHORCHANDRA
GAURISHANKAR JOSHI - Petitioner(s)
 

Versus
 

LAXMINARAYANDEV
VADTAL MANDIR & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JL HAJARE for
Petitioner(s) : 1, 
MRS VD NANAVATI for Respondent(s) : 1, 6, 
None
for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 05/07/2011  
ORAL ORDER

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

Let
notice be issued on the respondents in the matter of condonation of
delay. If delay is condoned, the counsel shall also address the Court
on the question of maintainability of the Letters Patent Appeal. A
copy of the proposed appeal shall also be forwarded to the
respondents.

Post
the matter on 1st August 2011.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

zgs/-

   

Top