Gujarat High Court
Kanbi vs Jamnaben on 22 September, 2010
Gujarat High Court Case Information System
Print
CA/7353/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7353 of 2009
In
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 371 of 2009
In
SECOND
APPEAL (STAMP NUMBER) No. 117 of 2007
=========================================================
KANBI
JESA JETHA THRO' POA VIJAYBAI.D. BORSADIA & 1 - Petitioner(s)
Versus
JAMNABEN
HANSRAJ PATEL - Respondent(s)
=========================================================
Appearance
:
MR
VIREN G DAVE for MR JAGDISH H MEHTA for Petitioner(s) : 1 - 2.
None
for Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1.2.1,
1.2.2,1.2.5
MR NIRAV C THAKKAR for Respondent(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/09/2010
ORAL
ORDER
Having
heard the learned advocates for the parties and taking into
consideration the averments made in the application, this application
is allowed. Rule is made absolute.
[M.D.SHAH,
J.]
mrpandya
Top