Gujarat High Court
Subedar vs Rokaiyabibi on 22 October, 2010
Gujarat High Court Case Information System
Print
CA/11738/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11738 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 322 of 2010
===============================================
SUBEDAR
RAMBAHALGIRI GOSWAMI - Petitioner(s)
Versus
ROKAIYABIBI
GULAMNABI KARIMBHAI & 2 - Respondent(s)
==============================================
Appearance :
MR
SANJAY A MEHTA for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
MR C R MISHRA for Respondent(s) :
3,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/10/2010
ORAL
ORDER
When
the application is taken up for hearing, learned advocate for the
applicant is not present.
In
this application, under Section 5 of the Limitation Act, the
applicant has prayed for condonation of delay of 48 days caused in
filing the above Appeal from Order.
Rule
returnable on 1st December, 2010.
[K.M.Thaker,
J.]
kdc
Top