Gujarat High Court High Court

Keshubhai vs Ramaben on 18 July, 2011

Gujarat High Court
Keshubhai vs Ramaben on 18 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5904/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5904 of 2011
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 86 of 2011
 

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

KESHUBHAI
NARANBHAI L.R.OF PATEL NARANBHAI TEJABHA & 1 - Petitioner(s)
 

Versus
 

RAMABEN
GORDHANBHAI & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR MEHUL S SHAH for
Petitioner(s) : 1 - 2.MR SURESH M SHAH for Petitioner(s) : 1 -
2. 
None for Respondent(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 -
4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
 
ORAL
ORDER

Endorsement
on the Board shows that rule is not received back. In the
circumstances, Registry to ascertain as to why rule has not been
received back and report compliance on or before 27th
July, 2011.

(HARSHA
DEVANI, J.)

(ashish)

   

Top