Gujarat High Court
Kunverben vs Pravinpari on 29 August, 2011
Gujarat High Court Case Information System
Print
CA/7220/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7220 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1531 of 2011
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7220 of 2011
In
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7220 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 1531 of 2011
=======================================================
KUNVERBEN
WD/O VELJIBHAI - Petitioner(s)
Versus
PRAVINPARI
BHAVANPARI GOSAI & 2 - Respondent(s)
=======================================================
Appearance :
MR
YOGEN N PANDYA for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7,1.2.8
RULE NOT RECD BACK for Respondent(s) :
1 - 2.
MR HASMUKH THAKKER for Respondent(s) :
3,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 29/08/2011
ORAL
ORDER
Fresh
notice to the unserved respondent nos.1 and 2 is ordered to be issued
returnable on 29 th
September, 2011.
(RAJESH
H.SHUKLA, J.)
/patil
Top