Gujarat High Court High Court

Atulbhai vs Pragna on 31 August, 2010

Gujarat High Court
Atulbhai vs Pragna on 31 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8498/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8498 of 2010
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1209 of 2010
 

To


 

LETTERS
PATENT APPEAL No. 1753 of 2010
 

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

ATULBHAI
MANSUKHBHAI PAL & 1 - Petitioner(s)
 

Versus
 

PRAGNA
SHASHIKANT PAL - Respondent(s)
 

=================================================
 
Appearance : 
MR
BA SURTI for Petitioner(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard learned counsel for the petitioner and being satisfied with the
grounds shown, delay of 74 days in preferring the appeal is condoned.
Civil Application stands disposed of. Letters Patent Appeal be listed
before the appropriate Bench on 23rd
September 2010.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

(swamy)

   

Top