Gujarat High Court High Court

Kaillasba vs Revaben on 30 March, 2011

Gujarat High Court
Kaillasba vs Revaben on 30 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13192/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13192 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2584 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4519 of 1997
 

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


 

KAILLASBA
WD/O.JAYENDRASINH GOHEL & 1 - Petitioner(s)
 

Versus
 

REVABEN
PUNJABHAI WD/O PUNJABHAI PARKAR & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
NV GANDHI for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
None for
Respondent(s) : 1, 
UNSERVED-EXPIRED (N) for Respondent(s) : 1.2.1,
6, 
NOTICE SERVED BY DS for Respondent(s) : 1.2.2, 1.2.3,1.2.5 -
2. 
MR AB MUNSHI for Respondent(s) : 1.2.2, 1.2.3,1.2.5
 
UNSERVED-REFUSED (N) for Respondent(s) : 1.2.4, 1.2.6, 1.2.7,3 -
5. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/03/2011  
ORAL ORDER

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

It
is reported that respondent No. 6 – Kamlaben, D/o. Parbhatbhai
Ranchhodbhai has expired. The counsel for the appellants sought for
and is allowed three weeks’ time to file a petition for substitution
vice deceased respondent No. 6.

Post
the matter alongwith the petition for substitution, if any, on 5th
May, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

Sundar/*

   

Top