Gujarat High Court High Court

Chhatrasinh vs Keshiben on 11 November, 2011

Gujarat High Court
Chhatrasinh vs Keshiben on 11 November, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3324/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.3324 of 2011
 

In


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No.740 of 2011
 

In
SECOND APPEAL (STAMP NUMBER) No.164 of 2007
 

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

CHHATRASINH
BABARBHAI CHAUHAN - Applicant(s)
 

Versus
 

KESHIBEN
WD/O OF FATESINH GOKALBHAI CHHAGANBHAI - Respondent(s)
 

========================================= 
Appearance: 
MR
AJ SHASTRI for
Applicant(s): 1, 
None for Respondent(s): 1, 1.2.2, 1.3.1, 1.3.2,
1.3.3,1.3.4  
DS AFF.NOT FILED (R) for Respondent(s): 1.2.1, 1.2.3,
1.2.4, 1.2.5,1.2.6  
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
ORAL
ORDER

On
request made by Mr. H.A. Dave, learned advocate for the respondents,
the matter is adjourned to 5th October, 2011.

(
Harsha Devani, J. )

hki

   

Top