Gujarat High Court
Raguvirsinh vs Sarojben on 3 October, 2011
Gujarat High Court Case Information System
Print
CA/6416/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6416 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 842 of 2011
=========================================================
RAGUVIRSINH
RANJITSINH RATHOD - Petitioner(s)
Versus
SAROJBEN
UDESINH CHAUHAN - Respondent(s)
=========================================================
Appearance
:
MR
JR DAVE for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR UM
SHASTRI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 03/10/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.
Shastri for the opponent concedes that the amount of cost has already
been paid to the concerned opponent as ordered by this Court.
In
view of the declaration condition stands complied with. First Appeal
be listed for hearing on 18th October, 2011.
[JAYANT
PATEL, J.]
[R.M.CHHAYA,
J.]
pirzada/-
Top