Gujarat High Court
====================================== vs Mr Dipak R Dave For on 16 April, 2010
Gujarat High Court Case Information System
Print
CA/3187/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3187 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2577 of 2009
In
CIVIL
APPLICATION No. 7048 of 2009
======================================
M
B PATEL
Versus
K
K SHAH, SABARKANTHA AROGYA MANDAL
======================================
Appearance
:
MR SR DIVETIA for
Petitioner.
MR DIPAK R DAVE for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 16/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Rule.
Learned counsel for the respondent waives service. Delay of 29 days
in filing the appeal having been explained by uncontroverted
averments on oath and having not been seriously objected by the
opponent, the application is allowed. Rule is made absolute with no
order as to costs. The appeal shall be listed for admission hearing
on 20th April 2010, as suggested by learned counsel,
Mr.Divetia, with the understanding that no adjournment may be granted
on any ground whatsoever.
(D.H.Waghela,
J.)
(M.D.Shah,
J.)
*malek
Top