Gujarat High Court High Court

Bai vs Prabhatsang on 31 July, 2008

Gujarat High Court
Bai vs Prabhatsang on 31 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8184/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8184 of 2006
 

In


 

CIVIL
APPLICATION (STAMP NUMBER) No. 2407 of 2005
 

In
FIRST APPEAL No. 1380 of 1995
 

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

 

BAI
SAVITABEN JESANGBHAI CHAVDA - Petitioner(s)
 

Versus
 

PRABHATSANG
BECHARJI CHAUHAN & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANDEEP N BHATT for
Petitioner(s) : 1, 
MR PJ YAGNIK for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant states that main matter is transferred to
the District Court, Surendranagar.

In
that view of the matter, present application to be transferred to the
District Court, Surendranagar. Present Civil Application stands
disposed of accordingly.

(K.S.JHAVERI,
J.)

(ila)

   

Top