Gujarat High Court High Court

Pervinben vs Durlabhai on 23 June, 2008

Gujarat High Court
Pervinben vs Durlabhai on 23 June, 2008
Bench: Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/6939/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6939 of 2008
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2458 of 2007
 

In
 


SPECIAL CIVIL APPLICATION No.
9843 of 1996
 

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

 

PERVINBEN
D/O KAVASJI MODI W/O SOHELBHAI & 1 - Petitioner(s)
 

Versus
 

DURLABHAI
SUKHABHAI AHIR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RN SHAH for
Petitioner(s) : 1 Ă˝  2.                                             
 MR MANAN A SHAH for Petitioner(s) : 1 - 2. 
None for Respondent(s)
: 1 - 2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

	  
Date : 23/06/2008 

 

 
ORAL
ORDER

The
learned counsel for the applicants, prays that he may be permitted to
amend the memorandum of the application. The permission as prayed for
is granted. The learned counsel for the applicants, may carry out the
amendment forthwith.

Rule
returnable on 2nd July, 2008.

In
addition to the normal mode of service, direct service is also
permitted.

[Smt.

Abhilasha Kumari, J.]

/phalguni/