Gujarat High Court
Shri vs Basnarbibi on 13 December, 2010
Gujarat High Court Case Information System
Print
CA/4971/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4971 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6038 of 2009
=========================================================
SHRI
C N SMITH & SONS - Petitioner(s)
Versus
BASNARBIBI
GULAMRASOOL MALEK & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MURALI N DEVNANI for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/12/2010
ORAL
ORDER
Heard. In view of the averments made in the application, the same
is hereby allowed in terms of paragraph 6(B). The delay in preferring
the First Appeal is hereby condoned. The main appeal is fixed for
admission hearing on 22nd December 2010. Rule is made
absolute accordingly.
(K.S.
Jhaveri, J)
Aakar
Top