Gujarat High Court High Court

Rohit vs Legal on 1 August, 2011

Gujarat High Court
Rohit vs Legal on 1 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5016/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5016 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 480 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 10212 of 2010
 

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

 

ROHIT
RANCHODBHAI GOVINDBHAI & 1 - Petitioner(s)
 

Versus
 

LEGAL
HEIR OF KALIDASH DHANJIBHAI, DAYABHAI KALIDASH ROHIT & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MRAMITNCHAUDHARY
for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 01/08/2011  
ORAL ORDER

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

Notice
on the respondents in the matter of condonation of delay. Copy of the
proposed appeal be also forwarded along with the notice.

Post
the matter on 30th August, 2011.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.

PARDIWALA, J.]

pirzada/-

   

Top