Gujarat High Court High Court

Lalitaben vs Natvarlal on 3 March, 2011

Gujarat High Court
Lalitaben vs Natvarlal on 3 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12718/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12718 of 2010
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 112 of 2010
 

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

 

LALITABEN
ISWARLAL NAIK & 4 - Petitioner(s)
 

Versus
 

NATVARLAL
THAKORBHAI DESAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 5. 
MR DAKSHESH MEHTA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 24/01/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.A.V.Thakkar for applicants and learned advocate
Mr.D.B.Mehta for respondent.

2. On
earlier occasion, this Court has passed an order on 20.1.2011, which
is quoted as under :

“Heard
learned advocate Mr. AV Thakkar on behalf of applicant, learned
advocate Mr. DB Mehta appearing for opponent. Learned advocate Mr.
Mehta submitted that against present application, affidavit in reply
is filed by respondent opponent. Considering original record of
present Civil application, no such reply is found in Civil
application. Therefore, let Registry may verify whether such reply
has been received from opponent or not? If it is received let it be
annexed to present civil application and matter is to be notified on
24/1/2011.”

3. In
spite of aforesaid order passed by this Court, the Registry has not
inquired as to whether affidavit-in-reply is filed by respondent in
the Registry or not.

4. Learned
advocate Mr.Mehta for respondent submitted that affidavit-in-reply is
filed in the Registry by his clerk on 17.1.2011 after serving copy to
applicants.

5. Therefore,
let Registry may inquire and verify it and thereafter, place on
record the affidavit-in-reply. Accordingly, the matter is adjourned
to 3.2.2011.

[
H.K.RATHOD, J. ]

(vipul)

   

Top