Gujarat High Court
Chhabildas vs Dineshchandra on 11 November, 2008
Gujarat High Court Case Information System
Print
CA/5762/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5762 of 2003
In
LETTERS
PATENT APPEAL No. 1137 of 2005
In
SPECIAL
CIVIL APPLICATION No. 1868 of
1997
=========================================
CHHABILDAS
KESHAVLAL JAGADA & 8 - Petitioner(s)
Versus
DINESHCHANDRA
KHIMJIBHAI RATHOD & 4 - Respondent(s)
=========================================
Appearance :
MR
RM CHHAYA for Petitioner(s) : 1 - 9.
NOTICE
SERVED BY DS for Respondent(s) : 1,
NOTICE NOT RECD BACK for
Respondent(s) : 2,
GOVERNMENT PLEADER for Respondent(s) : 3 -
4.
MR AMAR D MITHANI for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 11/11/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Mr
HM Prachchhak appears for respondent No.2. Hence, the office
submission regarding non-payment of process fee and for extension of
time does not survive.
Civil
Application shall be notified for hearing on 25.11.2008.
(MOHIT
S. SHAH, J.)
(HARSHA
N.DEVANI, J.)
mrpandya*
Top