Gujarat High Court High Court

Ajay vs Liyakantali on 2 May, 2011

Gujarat High Court
Ajay vs Liyakantali on 2 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3910/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DELAY No. 3910 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 415 of 2011
 

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

 

AJAY
RANGNATH TALVELKAR - Petitioner(s)
 

Versus
 

LIYAKANTALI
ABDULKHAN PATHAN & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JINESH H KAPADIA for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1, 
MR
SANDIP C SHAH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/05/2011 

 

 
 
ORAL
ORDER

At
the request of Mr.Kapadia, learned
advocate appearing on behalf of the
applicant, registry is directed to issue FRESH NOTICE upon the
respondent No.1 at the latest and complete address to be furnished by
the learned
advocate appearing on behalf of the
applicant, making it returnable on 22/6/2011. The respondent No.1 be
served through RP AD also at the cost of the applicant, over and
above regular service.

[M.R.

SHAH, J.]

rafik

   

Top