Gujarat High Court High Court

Dharmendra vs Mahnedrakumar on 11 November, 2011

Gujarat High Court
Dharmendra vs Mahnedrakumar on 11 November, 2011
Author: Mohit S. D.H.Waghela,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8601/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - 

 

FOR
CONDONATION OF DELAY No. 8601 of 2008
 

In


 

LETTERS
PATENT APPEAL (STAMP) No. 397 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 20703 of 2007
 

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


 

DHARMENDRA
JAMNADAS SHAH & 1 - Petitioner(s)
 

Versus
 

PREMLATABEN
WD/O DECD. 

 

MAHNEDRAKUMAR
DESAI & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
TUSHAR N VYAS for Petitioner(s) : 1 - 2. 
None
for Respondent(s) : 1, 
MR UDAYAN P
VYAS for Respondent(s) : 1.2.1,
1.2.2,1.2.3  
RULE
SERVED BY DS for Respondent(s) : 1.2.4,
1.2.5, 1.2.6,
1.2.7, 1.2.8,3 -
4. 
DS AFF.NOT FILED (R) for
Respondent(s) : 2, 
MR
DHAVAL M BAROT for Respondent(s) :
5, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

					Date
: 26/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Since
opponent No.5 has filed affidavit-in-reply, Mr. Dhaval Dave, learned
counsel for opponents Nos. 1/1 to 1/3 prays for adjournment.

2. S.O
to 5th September, 2008. Till then the ad-interim relief
granted earlier will continue.

(M.S. Shah,
Actg. C.J.)

(D.H. Waghela,
J.)

*/Mohandas

   

Top