Gujarat High Court
Roshan vs Ramway on 5 May, 2011
Gujarat High Court Case Information System
Print
CA/3343/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3343 of 2011
In
LETTERS PATENT APPEAL No. 601 of 2011
In
SPECIAL CIVIL APPLICATION No. 15789 of 2010
=========================================================
ROSHAN
DATTAJORAO LAHAUTE - Petitioner(s)
Versus
RAMWAY
PLAZA CO-OPERATIVE HOUSING SOCIETY LIMITED & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VIMAL A PUROHIT for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 05/05/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Petitioner
is allowed time to file service report by 9th May 2011.
Post
the matter on 13th June 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top