Gujarat High Court High Court

Chimanlal vs Decd.Hetaben on 4 March, 2011

Gujarat High Court
Chimanlal vs Decd.Hetaben on 4 March, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2690/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2690 of 2011
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 8 of 2011
 

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


 

CHIMANLAL
VALLABHBHAI PATEL - Petitioner(s)
 

Versus
 

DECD.HETABEN
VALLABHBHAI PATEL(DELETED AS PER ORDER) & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SM BHATT for
Petitioner(s) : 1,MR VIRAL M PANDYA for Petitioner(s) : 1,MR JIGIS S
BHATT for Petitioner(s) : 1, 
None for Respondent(s) : 1, 3,5 - 6,
6.2.2,6.2.3  
MSHIRALAPANCHAL for Respondent(s) : 2 - 3, 3.2.2,
3.2.3,3.2.4 - 4. 
MRNISARGNTRIVEDI for Respondent(s) : 2 - 3,
3.2.2, 3.2.3,3.2.4 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 04/03/2011 

 

 
 
ORAL
ORDER

Rule
returnable on 18th March 2011.

Learned
advocate Ms. Nisha Trivedi waives for opponent No. 2 to 4, 6/1 to
6/3. It is stated by learned advocate Mr Bhatt that opponent
No.1 is deleted. Direct service is permitted.

(B.N.

Mehta,J.)

mary//

   

Top