Gujarat High Court High Court

Meghabhai vs Bhavarlal on 6 April, 2011

Gujarat High Court
Meghabhai vs Bhavarlal on 6 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7689/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7689 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 44 of 2010
 

To


 

CIVIL
APPLICATION (STAMP NUMBER) No. 1028 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 44 of 2010
 

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

 

MEGHABHAI
PUNJABHAI VANAND - Petitioner(s)
 

Versus
 

BHAVARLAL
DEVARAVAT MINA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
NIYATI K SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/04/2011 

 

 
 
ORAL
ORDER

Inspite
of grant of time, the applicant has not paid the process fee. Time
for payment of process fee is extended upto 08.04.2011 on condition
that the applicant shall deposit a sum of Rs. 100/- with Gujarat
High Court Advocates’ Library.

Direct
service is permitted to serve the notice of rule to the respondents.

(K.S.JHAVERI,
J.)

niru*

   

Top