Gujarat High Court
Nitya vs Hasmukhbhai on 18 March, 2009
Gujarat High Court Case Information System
Print
SCA/2945/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2945 of 2007
=========================================================
NITYA
ASSOCIATES THRO.PARTNER-HARSUKHBHAI PATEL & 1 - Petitioner(s)
Versus
HASMUKHBHAI
RAMJIBHAI SHAH & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SURESH M SHAH for
Petitioner(s) : 1,MS ROOPAL R PATEL for Petitioner(s) : 1,
MR BS
PATEL for Respondent(s) : 1,
MRS RANJAN B PATEL for Respondent(s)
: 1,
MR P A MEHD for Respondent(s) : 1 - 2.
RULE NOT RECD BACK
for Respondent(s) : 3 - 4.
MS GR VIJAYALAKSHMI for Respondent(s) :
5 - 6.
=========================================================
CORAM
:
REGISTRAR
(JUDICIAL)
Date
: 18/03/2009
ORAL
ORDER
1 The Registry has put
report regarding extension of returnable date and time for payment of
process fees.
2 Permission is hereby
granted and returnable date is hereby extended up to 28.04.2009 and
payment of process fee be accepted till 24.03.2009. Thereafter,
notice of rule be issued for respondent nos. 3 and 4.
3 Direct service
permitted.
4 S.O. To 28.04.2009.
(G.K.
Upadhyay)
Registrar
(Judicial)
Nabila
Top