Gujarat High Court
Dineshbhai vs Barkatali on 15 July, 2008
Gujarat High Court Case Information System
Print
CA/4063/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4063 of 2008
In
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 1078 of 2008
In
FIRST APPEAL (STAMP NUMBER) No. 2909 of 2006
=========================================================
DINESHBHAI
NAGARDAS MODI - Petitioner(s)
Versus
BARKATALI
DAWOOD SHEIKH & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SK VISHEN for
Petitioner(s) : 1,
RULE
UNSERVED for
Respondent(s) : 1
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/07/2008
ORAL
ORDER
Learned
advocate Ms. SK Vishen for the applicant has not remained present on
both the occasions though list has been revised twice, therefore,
in the interest of justice, matter is adjourned to 18th
July, 2008.
(H.K.
Rathod,J.)
Vyas
Top