Gujarat High Court
Chinubhai vs Navrangpura on 12 January, 2010
Gujarat High Court Case Information System
Print
CA/6676/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6676 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1583 of 2008
In
SPECIAL CIVIL APPLICATION No. 2259 of 1989
=========================================================
CHINUBHAI
G PATEL - Petitioner(s)
Versus
NAVRANGPURA
VILLA CHARITABLE TRUST & 2 - Respondent(s)
=========================================================
Appearance :
MS
SRUSHTI A THULA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Though
served, none appears on behalf of the respondents.
For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
shekhar/-
Top