Gujarat High Court
Indravadan vs Jitendrabhai on 7 July, 2011
Gujarat High Court Case Information System
Print
CA/4037/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4037 of 2011
In
SECOND
APPEAL (STAMP NUMBER) No. 36 of 2011
=========================================
INDRAVADAN
MANUBHA PATEL & 1 - Petitioner(s)
Versus
JITENDRABHAI
BABUBHAI BAROT & 10 - Respondent(s)
=========================================
Appearance :
MR
PS CHAMPANERI for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1,7 - 8.
MR
NK MAJMUDAR for Respondent(s) : 1,
UNSERVED-EXPIRED (R) for
Respondent(s) : 2 - 3, 6,
RULE UNSERVED for Respondent(s) : 4 -
5,9 - 11.
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 27/06/2011
ORAL
ORDER
Mr.
K.P.Champaneri, learned Advocate for the applicants, prays for
further time to take necessary steps for bringing the heirs of the
deceased – respondent on record. At his request, the matter is
adjourned to 12th July, 2011.
(MS.
HARSHA DEVANI, J.)
pnnair
Top