Gujarat High Court
Bhurajibahi vs Nanjibhai on 1 August, 2011
Gujarat High Court Case Information System
Print
CA/913/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 913 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 11 of 2011
In
SPECIAL CIVIL APPLICATION No. 487 of 2009
=========================================================
BHURAJIBAHI
JIVABHAI ASARI - Petitioner(s)
Versus
NANJIBHAI
RUPABHAI BARANDA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
BS BRAHMBHATT for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
4.
GOVERNMENT PLEADER for Respondent(s) : 5 -
6.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Counsel
for the applicant is allowed three days’ time to file affidavit of
service in favour of respondent nos.1 to 4.
Post
the case on 5th August 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top