Gujarat High Court
Bhanumati vs Unknown on 13 April, 2010
Gujarat High Court Case Information System
Print
MCA/3006/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 3006 of 2009
In
CIVIL APPLICATION No. 13346 of 2007
In
FIRST APPEAL (STAMP NUMBER) No. 2384 of 2007
=========================================================
BHANUMATI
DUSKSHICHAND MANDAL & 3 - Applicant(s)
Versus
BHAGAJI
BHIKAJI THAKORE C/O. SANTOSH GAS SERVICE & 2 - Opponent(s)
=========================================================
Appearance
:
MR
RITURAJ M MEENA for
Applicant(s) : 1 - 4.
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 13/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Since
the delay condonation application is already dismissed for
non-prosecution in the year 2007, it would be too late in the day to
consider this application. The present application does not merit
consideration, hence the same is dismissed.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top