Gujarat High Court High Court

Indravadan vs Jitendrabhai on 7 July, 2011

Gujarat High Court
Indravadan vs Jitendrabhai on 7 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4037/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4037 of 2011
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 36 of 2011
 

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


 

INDRAVADAN
MANUBHA PATEL & 1 - Petitioner(s)
 

Versus
 

JITENDRABHAI
BABUBHAI BAROT & 10 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PS CHAMPANERI for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1,7 - 8. 
MR
NK MAJMUDAR for Respondent(s) : 1, 
UNSERVED-EXPIRED (R) for
Respondent(s) : 2 - 3, 6, 
RULE UNSERVED for Respondent(s) : 4 -
5,9 - 11. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 27/06/2011 

 

 
 
ORAL
ORDER

Mr.

K.P.Champaneri, learned Advocate for the applicants, prays for
further time to take necessary steps for bringing the heirs of the
deceased – respondent on record. At his request, the matter is
adjourned to 12th July, 2011.

(MS.

HARSHA DEVANI, J.)

pnnair

   

Top