Gujarat High Court
Divyalataben vs Babubhai on 29 July, 2010
Gujarat High Court Case Information System
Print
CAST/1612/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 1612 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 2287 of 2008
=========================================
DIVYALATABEN
METHA - Petitioner(s)
Versus
BABUBHAI
KODARBHAI PATEL & 2 - Respondent(s)
=========================================
Appearance :
MS
AMRITA AJMERA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
None for Respondent(s) : 1
- 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 29/07/2010
ORAL
ORDER
The present
application is filed seeking contonation of delay without mentioning
the number of days’ delay. Incidentally, the application does not
bare the date when it is filed and it does not bare the signature of
the learned Advocate. Besides, the application is not having any
affirmation too.
In view of
that, the application is dismissed.
At the request
of the learned Advocate for the applicant, permission is granted to
file another Civil Application curing the aforesaid defects for the
same relief.
(Ravi
R.Tripathi, J.)
*Shitole
Top