Gujarat High Court High Court

Dineshbhai vs Barkatali on 15 July, 2008

Gujarat High Court
Dineshbhai vs Barkatali on 15 July, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/4063/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4063 of 2008
 

In


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1078 of 2008
 

In
FIRST APPEAL (STAMP NUMBER) No. 2909 of 2006
 

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

 

DINESHBHAI
NAGARDAS MODI - Petitioner(s)
 

Versus
 

BARKATALI
DAWOOD SHEIKH & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SK VISHEN for
Petitioner(s) : 1, 
RULE
UNSERVED for
Respondent(s) : 1
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate Ms. SK Vishen for the applicant has not remained present on
both the occasions though list has been revised twice, therefore,
in the interest of justice, matter is adjourned to 18th
July, 2008.

(H.K.

Rathod,J.)

Vyas

   

Top