Gujarat High Court
=========================================Appearance vs Mr Hj Nanavati For on 21 January, 2010
Gujarat High Court Case Information System
Print
CA/8333/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8333 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1075 of 2009
In
SPECIAL
CIVIL APPLICATION No. 7646 of 1991
=========================================
MAHUVA
KELVANI SAHAYAK SAMAJ
Versus
MINAKSHIBEN
V JOSHI AND ANOTHER
=========================================Appearance
:
M/S THAKKAR
ASSOC. for
the Applicant Petitioner(s) : 1,
MR HJ NANAVATI for Respondent(s)
: 1,
RULE SERVED for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 21/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
For
the reasons stated in the application, delay is condoned. Rule is
made absolute.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
omkar
Top