Gujarat High Court
Patel vs Rajput on 18 February, 2011
Gujarat High Court Case Information System
Print
CA/848/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 848 of 2011
In
CIVIL
APPLICATION (STAMP NUMBER) No. 16274 of 2010
In
SECOND
APPEAL No. 242 of 1991
=========================================
PATEL
ISHWARLAL SHIVRAM & 1 - Petitioner(s)
Versus
RAJPUT
ADAJI MEGHAJI HEIRS OF DECEASED RAJPUT TAKHAJI M & 4 -
Respondent(s)
=========================================
Appearance :
MR
RC JANI for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1,
2.2.2,2.2.3
NOTICE NOT RECD BACK for Respondent(s) : 1, 3.2.1,
3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6,3.2.7 - 4, 4.2.2, 4.2.3,4.2.4 - 5,
5.2.2,5.2.3
MR PRAKASH K JANI for Respondent(s) : 1 - 2,
5.2.4,5.2.5
None for Respondent(s) : 3 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
Date
: 18/02/2011
ORAL
ORDER
Since Notice issued to some of the
Respondents has not been received back so far, hence, await service
of Notice.
S.O. to 18.3.2011.
(A.M.Kapadia,J)
Jayanti*
Top