Gujarat High Court
Dharmendra vs Mahnedrakumar on 26 August, 2008
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