Gujarat High Court High Court

Girdharbharthi vs Haresh on 3 August, 2011

Gujarat High Court
Girdharbharthi vs Haresh on 3 August, 2011
Bench: Mr. S.J.Mukhopadhaya J.B.Pardiwala, J.B.Pardiwala
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/13508/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13508 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2175 of 2010
 

In
MISC.CIVIL APPLICATION No. 2498 of 2008
 

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

 

GIRDHARBHARTHI
LILABHARTHI OF - Petitioner(s)
 

Versus
 

HARESH
FULBHARTHI RAMBHARTHI THE HEIR OF DECEASED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIVEK N MAPARA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
UNSERVED-EXPIRED (N) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 03/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

On
the ground of illness of Mr.Vivek Mapara, the case is adjourned with
a clear understanding that if the counsel is not well, the party
should engage some other lawyer. The Court may not adjourn the case
on such ground. Post the matter on 16.8.2011.

(S.J.MUKHOPADHAYA,CJ.)

(J.B.PARDIWALA,J)

pathan