Gujarat High Court
Patel vs Vazirkhan on 26 March, 2010
Gujarat High Court Case Information System Print CA/2251/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 2251 of 2010 In FIRST APPEAL (STAMP NUMBER) No. 5976 of 2009 ========================================================= PATEL SAVITABEN WD/O PRAHLADBHAI CHATURBHAI & 4 - Petitioner(s) Versus VAZIRKHAN FAKIRMAHMAD SHAIKH & 4 - Respondent(s) ========================================================= Appearance : MR YH VYAS for Petitioner(s) : 1 - 5. RULE NOT RECD BACK for Respondent(s) : 1 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 26/03/2010 ORAL ORDER
This
application has been preferred seeking condonation of delay of 790
days. When the application is taken up for hearing, learned advocate
for the applicant is not present. Mr. Vibhuti Nanavati, learned
advocate, has submitted that he has instructions to appear for
opponent No.5-Insurance Company. The cause list shows that Notice of
Rule qua opponent Nos.1 to 4 is not received back. Hence, S.O. to 5th
April, 2010.
[K.M.Thaker,
J.]
kdc
Top