Gujarat High Court
Govindbhai vs Priyanka on 22 April, 2011
Gujarat High Court Case Information System
Print
CA/15/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15 of 2011
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 3268 of 2010
In
SPECIAL CIVIL APPLICATION No. 5699 of 1999
=========================================================
GOVINDBHAI
BHAVSING JHALA & 7 - Petitioner(s)
Versus
PRIYANKA
FIBERS & FILAMENTS PVT LTD & ANR & 11 - Respondent(s)
=========================================================
Appearance
:
MR
GM JOSHI for
Petitioner(s) : 1 - 8.
MR DAXESH T DAVE for Respondent(s) : 1,
MR
RAJESH B DESAI for Respondent(s) : 1,
RULE SERVED BY DS for
Respondent(s) : 2 - 10.
DS AFF.NOT FILED (R) for Respondent(s) :
11,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 22/04/2011
ORAL ORDER
Even
in the second call, Mr.Joshi, learned advocate for the applicants, is
not present, ordinarily, the Court would have dismissed the
application for non-prosecution, however, since the learned advocate
for the respondents has tendered affidavit-in-reply and has submitted
that he would be serving a copy thereof to Mr.Joshi, learned advocate
for the applicants, the hearing of the application is adjourned so as
to enable the petitioners to file rejoinder, if any. Hence, S.O.
to 28th April, 2011.
(K.M.
Thaker, J.)
rakesh/
Top