Gujarat High Court High Court

Patel vs Raiben on 15 July, 2010

Gujarat High Court
Patel vs Raiben on 15 July, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10075/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10075 of 2009
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 201 of 2009
 

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


 

PATEL
KANTABEN PRAHLADBHAI - Petitioner(s)
 

Versus
 

RAIBEN
BECHARBHAI PATEL & 11 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JN JADEJA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.3.1, 1.3.2,1.3.3
 
None for Respondent(s) : 1, 
MR PANKAJ K SONI for Respondent(s)
: 1.2.1, 1.2.2, 1.2.3,1.2.4 - 4,6 - 12. 
MS RAKSHA S DIKSHIT for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4 - 4,6 - 12. 
RULE SERVED
for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/07/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr Pankaj K Soni submits affidavit-in-reply filed by
respondents No.1.2.1 and 6 to 12 which is ordered to be taken on
record of the case. As learned advocate Mr J N Jadeja for the
petitioners is absent even in the second session when the matter is
called out, the matter is adjourned to 09th August, 2010.

[H
B ANTANI, J.]

msp

   

Top