Gujarat High Court
Atulbhai vs Pragna on 31 August, 2010
Gujarat High Court Case Information System
Print
CA/8498/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8498 of 2010
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1209 of 2010
To
LETTERS
PATENT APPEAL No. 1753 of 2010
=================================================
ATULBHAI
MANSUKHBHAI PAL & 1 - Petitioner(s)
Versus
PRAGNA
SHASHIKANT PAL - Respondent(s)
=================================================
Appearance :
MR
BA SURTI for Petitioner(s) : 1 - 2.
NOTICE SERVED BY DS for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Having
heard learned counsel for the petitioner and being satisfied with the
grounds shown, delay of 74 days in preferring the appeal is condoned.
Civil Application stands disposed of. Letters Patent Appeal be listed
before the appropriate Bench on 23rd
September 2010.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top