Gujarat High Court
Padmaben vs Chaturaben on 19 February, 2010
Gujarat High Court Case Information System
Print
SCA/28345/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 28345 of 2007
=========================================================
PADMABEN
GIRDHARBHAI CHAVDA - Petitioner(s)
Versus
CHATURABEN
DHANJIBHAI CHUDASAMA & 3 - Respondent(s)
=========================================================
Appearance :
MR
JD AJMERA for
Petitioner(s) : 1,
MR ASHISH M DAGLI for Respondent(s) : 1 -
2.
UNSERVED-EXPIRED (N) for Respondent(s) : 3,
NOTICE SERVED
for Respondent(s) : 3.2.1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 19/02/2010
ORAL
ORDER
Considering
the communication dated 21.1.2010 addressed by the learned Addl.
Civil Judge, Dhrangadhra, District: Surendrangar, requesting to
extend the time to dispose of the Regular Civil Suit No.98 of 2003,
as a last chance, time to dispose of the Regular Civil Suit No.98 of
2003 is extended upto 31st August, 2010. No further time
shall be granted.
Registry
is directed to communicate this order to the Addl. Civil Judge,
Dhrangadhra as well as Principal District Judge, Surendranagar so as
to comply the present order.
(M.R.SHAH,
J.)
(ashish)
Top