Gujarat High Court High Court

Govindbhai vs Priyanka on 22 April, 2011

Gujarat High Court
Govindbhai vs Priyanka on 22 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15 of 2011
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 3268 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 5699 of 1999
 

=========================================================

 

GOVINDBHAI
BHAVSING JHALA & 7 - Petitioner(s)
 

Versus
 

PRIYANKA
FIBERS & FILAMENTS PVT LTD & ANR & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1 - 8. 
MR DAXESH T DAVE for Respondent(s) : 1, 
MR
RAJESH B DESAI for Respondent(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 2 - 10. 
DS AFF.NOT FILED (R) for Respondent(s) :
11, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 22/04/2011 

 

ORAL ORDER

Even
in the second call, Mr.Joshi, learned advocate for the applicants, is
not present, ordinarily, the Court would have dismissed the
application for non-prosecution, however, since the learned advocate
for the respondents has tendered affidavit-in-reply and has submitted
that he would be serving a copy thereof to Mr.Joshi, learned advocate
for the applicants, the hearing of the application is adjourned so as
to enable the petitioners to file rejoinder, if any. Hence, S.O.
to 28th April, 2011.

(K.M.

Thaker, J.)

rakesh/

   

Top