Gujarat High Court
Manhargiri vs District on 5 April, 2011
Gujarat High Court Case Information System
Print
CA/4101/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4101 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 772 of 2010
=========================================================
MANHARGIRI
RAJGIRI GOSWAMI & 1 - Petitioner(s)
Versus
DISTRICT
AND SESSIONS JUDGE VALSAD & 5 - Respondent(s)
=========================================================
Appearance
:
MR
ASPI M KAPADIA for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/04/2011
ORAL
ORDER
Mr.
AM Kapadia, Ld. Counsel for the appellant seeks permission to delete
the name of respondent no. 1. Permission, as prayed for, is granted.
RULE
returnable on 18/04/2011. DSP.
[
J.C. UPADHYAYA, J.]
* Pansala.
Top