Gujarat High Court
Kishorchandra vs Arunkumar on 18 March, 2010
Gujarat High Court Case Information System
Print
CA/9768/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9768 of 2009
In
SECOND
APPEAL (STAMP NUMBER) No. 171 of 2009
======================================
KISHORCHANDRA
CHUNILAL SHAH - Petitioner
Versus
ARUNKUMAR
RATILAL DESAI & 13 - Respondents
======================================
Appearance
:
MR
AD DESAI for Petitioner(s) : 1,MR BHADRESH C PATEL for Petitioner(s)
: 1,MS.P J.JOSHI for Petitioner(s) : 1,
MR DHAVAL D VYAS for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2,4 - 6, 9.2.3,
12, 14,
UNSERVED-EXPIRED (R) for Respondent(s) : 3,
None for
Respondent(s) : 7, 9,
RULE NOT RECD BACK for Respondent(s) :
7.2.1, 7.2.2, 7.2.3, 7.2.4, 11,
MR DAKSHESH MEHTA for
Respondent(s) : 8 - 9,9.2.2 - 10, 13,
RULE UNSERVED for
Respondent(s) : 9.2.4
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/03/2010
ORAL
ORDER
At
the request of learned advocate appearing on behalf of the applicant,
Registry to issue fresh notice of Rule upon respondent No.9/4, making
it returnable on 21/04/2010. Direct service is permitted so far as
respondent No.9/4 is concerned.
[M.R.SHAH,J]
*dipti
Top