Gujarat High Court High Court

Rajendrakumar vs Kasuben on 30 August, 2010

Gujarat High Court
Rajendrakumar vs Kasuben on 30 August, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/41/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 41 of 2009
 

In


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2045 of 2008
 

In
CIVIL APPLICATION No. 3883 of 2005
 

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

 

RAJENDRAKUMAR
MALIRAM AGRAWAL - Petitioner(s)
 

Versus
 

KASUBEN
SHANKERLAL PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KETAN D SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 30/08/2010 

 

ORAL
ORDER

Having
regard to the averments made in the application and the reason for
seeking modification in the order dated 11.5.2005 passed in Civil
Application No. 3885 of 2005 in Appeal From Order No. 203 of 2005,
office is directed to issue notice in present application seeking
condonation of delay as well as in the main MCA (st) No. 2045 of 2008
making it returnable on 15.9.2010. Direct service is
permitted. So far as the opponent No. 2 is concerned, direct service
or service by speed post is permitted.

(K.M.THAKER,J.)

Suresh*

   

Top