Gujarat High Court High Court

Surat vs Dinsha on 28 December, 2010

Gujarat High Court
Surat vs Dinsha on 28 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16484/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 16484 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7657 of 2010
 

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


 

SURAT
PARSI PANCHAYAT FUNDS AND PROPERTIES TRUST - Petitioner(s)
 

Versus
 

DINSHA
KAVASJI GHADIALI HEIR & LEGAL REPRESENTATIVE & 4 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
MI MERCHANT for
Petitioner(s) : 1, 
MR MEHUL SHARAD SHAH for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2, 
None for
Respondent(s) : 3 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/12/2010 

 

 
 
ORAL
ORDER

The
present application is filed seeking condonation of delay caused in
filing the undertaking as directed by order dated 1.10.2010.

Heard
learned senior advocate, Mr.Mihir Thakore with Mr.M.I.Merchant for
the applicant.

Delay
is condoned. Undertaking is taken on record. Civil Application is
disposed of.

(RAVI
R.TRIPATHI, J.)

(ashish)

   

Top