Gujarat High Court
Kishorchandra vs Fatimabibi on 13 December, 2010
Gujarat High Court Case Information System
Print
CA/9766/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9766 of 2009
In
SECOND APPEAL (STAMP NUMBER) No. 172 of 2009
To
CIVIL
APPLICATION No. 9769 of 2009
In
SECOND APPEAL (STAMP NUMBER) No. 173 of 2009
=========================================================
KISHORCHANDRA
CHUNILAL SHAH - Petitioner(s)
Versus
FATIMABIBI
MUSTAFA SHAIKH & 9 - Respondent(s)
=========================================================
Appearance
:
MR AD DESAI
for Petitioner(s) : 1,MR
BHADRESH C PATEL for Petitioner(s) : 1,MS.P J.JOSHI for Petitioner(s)
: 1,
None for Respondent(s) : 1, 3,
RULE NOT RECD BACK for
Respondent(s) : 1.2.1,1.2.2
RULE UNSERVED for Respondent(s) :
1.2.3, 3.2.4, 5,
RULE SERVED for Respondent(s) : 2 - 3,
3.2.2,3.2.3 - 4,6 - 9.
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 13/12/2010
ORAL
ORDER
Learned
Advocate Ms. Lopa Bhatt on behalf of learned Advocate Mr. A.D.Desai
has stated that some time may be granted to get the address of the
respondents who are not served. It appears from the endorsement that
number of respondents are not served as well as notice is not
received back for some of them. She has also stated that Mr. Desai is
out of station for treatment of his eye. In the circumstances, the
matters are adjourned beyond vacation.
(RAJESH
H. SHUKLA, J.)
jani
Top