Gujarat High Court
Sudhirkumar vs Somchand on 8 July, 2011
Gujarat High Court Case Information System
Print
CA/7318/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7318 of 2011
In
LETTERS PATENT APPEAL No. 918 of 2011
To
CIVIL
APPLICATION No. 7322 of 2011
In
LETTERS PATENT APPEAL No. 922 of
2011
=================================================
SUDHIRKUMAR
MULJI SHAH & 2 - Petitioner(s)
Versus
SOMCHAND
RAYSHI SHAH & 4 - Respondent(s)
=================================================
Appearance
:
MR
PREMAL R JOSHI for Petitioner(s) : 1 - 3.
None for Respondent(s) :
1 - 5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 08/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondents. Mrs. Krina Calla, learned A.G.P.
accepts and waives service on respondents nos. 5 and 6. Counsel for
the petitioners will serve a copy of the petition for condonation of
delay along with a copy of the proposed appeal on her by Monday, i.e.
11th July 2011. Direct notice on respondents nos. 1 to 3. Counsel
for the petitioners will argue the appeals on merit if delay is
condoned on the next date. Post the matter on 5th August 2011.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top