Gujarat High Court
Bai vs Prabhatsang on 31 July, 2008
Gujarat High Court Case Information System
Print
CA/8184/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8184 of 2006
In
CIVIL
APPLICATION (STAMP NUMBER) No. 2407 of 2005
In
FIRST APPEAL No. 1380 of 1995
=========================================================
BAI
SAVITABEN JESANGBHAI CHAVDA - Petitioner(s)
Versus
PRABHATSANG
BECHARJI CHAUHAN & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SANDEEP N BHATT for
Petitioner(s) : 1,
MR PJ YAGNIK for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 31/07/2008
ORAL
ORDER
Learned
counsel for the applicant states that main matter is transferred to
the District Court, Surendranagar.
In
that view of the matter, present application to be transferred to the
District Court, Surendranagar. Present Civil Application stands
disposed of accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top