Gujarat High Court High Court

Jamilaben vs The on 5 May, 2011

Gujarat High Court
Jamilaben vs The on 5 May, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/565/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
REVISION APPLICATION No. 565 of 1997
 

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


 

JAMILABEN
WIDOW OF IBRAHIMBHAIVOHRA(BHANEJ) - Applicant(s)
 

Versus
 

SULEMANBHAI
IDUBHAI MISTRY - Opponent(s)
 

=======================================================
Appearance : 
UNSERVED-EXPIRED
(N) for Applicant(s) : 1,            MR MIG MANSURI for Applicant(s)
: 1.2.1, 1.2.2,1.2.3  
SHAUKAT A SHAIKH for Opponent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 05/05/2011
 

ORAL
ORDER

The
present Civil Revision Application has been notified pursuant to the
note filed by the respondent seeking extension of two days time for
the compliances with the directions to file undertaking before this
Court as per the order passed in the aforesaid Revision Application
dated 03.02.2011.

Heard
learned counsel, Mr.M.I.G. Mansuri for the applicant and learned
counsel, Mr.Shaukat Shaikh for the respondent.

In
view of the reasons inter alia that the respondent had personal
difficulty and he was not well, the time is required to be granted.

Therefore,
the respondent shall file an undertaking as directed in the order
passed in Civil Revision Application No.565 of 1997 dated 03.02.2011
on or before 9 th May,
2011. Present note stands disposed of accordingly.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top