Gujarat High Court
Ratilal vs Khodiyarvijay on 19 April, 2011
Bench: S.R.Brahmbhatt
SCA/5343/1998 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5343 of 1998 ========================================================= RATILAL BHIKHABHAI MARATHE SINCE DECD. THRO' LEGAL REP. & 2 - Petitioner(s) Versus KHODIYARVIJAY COOPERATIVE HOUSING SOCIETY LIMITED & 4 - Respondent(s) ========================================================= Appearance : MR MUKESH A PATEL for Petitioner(s) : 1 - 3. MR TUSHAR MEHTA for Respondent(s) : 1 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 19/04/2011 ORAL ORDER
When
the matter was called-out, learned counsel for the petitioner has not
remained present. The matter is of the year 1998.
S.O.
to 20.04.2011, with the specific instruction that no further time
shall be granted.
[S.R.BRAHMBHATT,
J.]
..mitesh..