Gujarat High Court High Court

Chandaben vs Shamlbhai on 2 August, 2011

Gujarat High Court
Chandaben vs Shamlbhai on 2 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11629/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11629 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 168 of 2010
 

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


 

CHANDABEN
WD/O SHIVABHAI DABHI - Petitioner(s)
 

Versus
 

SHAMLBHAI
JETHABHAI VANKAR & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
R.K.MANSURI for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
MS KARUNA V RAHEVAR for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 28/12/2010 

 

 
 
ORAL
ORDER

Though
served, none appears for respondents. Learned Counsel Ms. Karuna
Rahevar appears for respondent No.3.

Heard.

In view of the averments made in the application for condonation of
delay, the same is hereby allowed. The delay of 44 days in filing
the above captioned appeal is hereby condoned. The application
stands disposed of accordingly.

First
Appeal to come up for admission on 30th December, 2010.

Sd/-

(K.S.

Jhaveri, J.)

Caroline

   

Top