Gujarat High Court High Court

Dahiben vs Taluka on 9 February, 2011

Gujarat High Court
Dahiben vs Taluka on 9 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/634/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 634 of 2011
 

In


 

SECOND
APPEAL No. 7 of 2011
 

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

 

DAHIBEN
CHAKULAL BHAVSAR & 2 - Petitioner(s)
 

Versus
 

TALUKA
PANCHAYAT BHILODA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARVIND A BAROT for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. AA Barot on behalf of applicant. Issue notice to
respondent returnable on 11/3/2011.

(H.K.RATHOD,
J)

asma

   

Top