Gujarat High Court
Vasantlal vs Thakorbhai on 6 April, 2010
Gujarat High Court Case Information System
Print
CA/7293/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7293 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1118 of 2009
In
SPECIAL
CIVIL APPLICATION No. 4477 of 2008
=================================================
VASANTLAL
HARILAL PATEL & 1 - Petitioner(s)
Versus
THAKORBHAI
NARSINHBHAI PATEL & 2 - Respondent(s)
=================================================
Appearance :
MRS
KETTY A MEHTA for Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
MS MANISHA LAVKUMAR, AGP for Respondent(s) : 2 -
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/04/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Ms
Manisha Lavkumar, learned AGP accepts notice on behalf of the 2nd
and 3rd respondents. Notice is waived.
Notice
on the 1st respondent both in the matter of condonation of
delay (Civil Application) and the Letters Patent Appeal. Direct
notice is permitted.
The
Office is directed to register the Letters Patent Appeal and place
the same alongwith this Civil Application on 27th April,
2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top