Gujarat High Court
Shahnazbanu vs Ali on 2 August, 2011
Gujarat High Court Case Information System
Print
CA/11510/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11510 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1603 of 2010
=========================================================
SHAHNAZBANU
WD/O AYUBBHAI KAMALBHAI MULTANI & 5 - Petitioner(s)
Versus
ALI
MOHEMMED SABIRBHAI MULTANI & 2 - Respondent(s)
=========================================================
Appearance :
MR
MTM HAKIM for
Petitioner(s) : 1 - 6.
RULE SERVED BY DS for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/12/2010
ORAL
ORDER
Learned
Counsel Mr. Hakim states that the respondents are served.
Heard.
In view of the averments made in the application for condonation of
delay, the same is hereby allowed. The delay of 25 days in filing
the above captioned appeal is hereby condoned. The application
stands disposed of accordingly.
First
Appeal to come up for admission on 30th December, 2010.
Sd/-
(K.S.
Jhaveri, J.)
Caroline
Top