Gujarat High Court High Court

Divyalataben vs Babubhai on 29 July, 2010

Gujarat High Court
Divyalataben vs Babubhai on 29 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/1612/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 1612 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2287 of 2008
 

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


 

DIVYALATABEN
METHA - Petitioner(s)
 

Versus
 

BABUBHAI
KODARBHAI PATEL & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MS
AMRITA AJMERA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
None for Respondent(s) : 1
- 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

The present
application is filed seeking contonation of delay without mentioning
the number of days’ delay. Incidentally, the application does not
bare the date when it is filed and it does not bare the signature of
the learned Advocate. Besides, the application is not having any
affirmation too.

In view of
that, the application is dismissed.

At the request
of the learned Advocate for the applicant, permission is granted to
file another Civil Application curing the aforesaid defects for the
same relief.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top