Gujarat High Court High Court

Kishorchandra vs Arunkumar on 28 September, 2010

Gujarat High Court
Kishorchandra vs Arunkumar on 28 September, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9768/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9768 of 2009
 

In
SECOND APPEAL (STAMP NUMBER) No. 171 of 2009
 

To


 

CIVIL
APPLICATION No. 171 of 2009
 

In
FIRST APPEAL No. 455 of 2009
 

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

 

KISHORCHANDRA
CHUNILAL SHAH - Petitioner(s)
 

Versus
 

ARUNKUMAR
RATILAL DESAI & 13 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD DESAI for
Petitioner(s) : 1,MR BHADRESH C PATEL for Petitioner(s) : 1,MS.P
J.JOSHI for Petitioner(s) : 1, 
MR DHAVAL D VYAS for Respondent(s)
: 1, 
RULE SERVED for Respondent(s) : 2,4 - 6, 9.2.3, 12,
14, 
UNSERVED-EXPIRED (R) for Respondent(s) : 3, 
None for
Respondent(s) : 7, 9, 
RULE NOT RECD BACK for Respondent(s) :
7.2.1, 7.2.2, 7.2.3, 7.2.4, 9.2.4, 11, 
MR DAKSHESH MEHTA for
Respondent(s) : 8 - 9,9.2.2 - 10, 13, 
RULE UNSERVED for
Respondent(s) : 9.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 28/09/2010 

 

 
 
ORAL
ORDER

The
Board indicates that Rule is unserved for opponent No.3 as he has
expired, not received back for opponent Nos.7/1 to 7/4, 9/4 and 11
and unserved for opponent No.9/4. Learned advocate for the applicant
seeks time. S.O. to 4.10.2010.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top