Gujarat High Court High Court

Keshubhai vs Arvindbhai on 16 November, 2011

Gujarat High Court
Keshubhai vs Arvindbhai on 16 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6342/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6342 of 2011
 

In


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2850 of 2011
 

In
 


CIVIL APPLICATION No. 14190 of
2010
 

With


 

CIVIL
APPLICATION No. 11801 of 2011
 

In
 


CIVIL APPLICATION - FOR
BRINGING HEIRS No. 11864 of 2011
 

With


 

MISC.CIVIL
APPLICATION No. 2850 of 2011
 

In


 

CIVIL
APPLICATION No. 14190 of 2010
 

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


 

KESHUBHAI
C RATHWA - Petitioner(s)
 

Versus
 

ARVINDBHAI
JASHBHAI CHAUHAN & 7 - Respondent(s)
 

=========================================================
Appearance : 
MR
SHITAL R PATEL for Petitioner(s) : 1, 
RULE SERVED for
Respondent(s) : 1,3 - 8. 
MR KK TRIVEDI for Respondent(s) :
1, 
UNSERVED-EXPIRED (R) for Respondent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 16/11/2011 

 

COMMON
ORDER 

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Respondent
Nos. 1 to 8 are served. Mr. I.M. Kureshi for Mr. K.K.Trivedi appears
for respondent no.1. He has no objection if the delay is condoned and
main Civil Application is restored. The other respondents though
served have chosen not to appear. Hence, so far as respondent no. 2
is concerned, he is expired and therefore, another application being
Civil Application No. 11864 of 2011 (C.A. Stamp No. 10479 of 2011)
has been preferred and separate order is passed. Hence, Civil
Application No. 14190 of 2010 is restored. All the applications are
disposed of accordingly.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top