Gujarat High Court High Court

Himmatbhai vs Ramabhai on 9 February, 2011

Gujarat High Court
Himmatbhai vs Ramabhai on 9 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11494/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11494 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 18 of 2010
 

 
 
=========================================================


 

HIMMATBHAI
SOMABHAI PARMAR & 1 - Petitioner(s)
 

Versus
 

RAMABHAI
JODHABHAI RABARI & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR.HIREN
M MODI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
UNSERVED-EXPIRED (R) for Respondent(s) : 1.2.1  
RULE SERVED
for Respondent(s) : 2, 
MS KARUNA V RAHEVAR for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Draft
amendment allowed. Consequently applicants are permitted to amend the
cause title accordingly. Necessary amendment be carried out by
11.2.2011. Stand over to 15th February, 2011.

(M.R.SHAH,J.)

kaushik

   

Top