Gujarat High Court
Kishorchandra vs Arunkumar on 28 September, 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
To
CIVIL
APPLICATION No. 171 of 2009
In
FIRST APPEAL No. 455 of 2009
=========================================================
KISHORCHANDRA
CHUNILAL SHAH - Petitioner(s)
Versus
ARUNKUMAR
RATILAL DESAI & 13 - Respondent(s)
=========================================================
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, 9.2.4, 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 BANKIM.N.MEHTA
Date
: 28/09/2010
ORAL
ORDER
The
Board indicates that Rule is unserved for opponent No.3 as he has
expired, not received back for opponent Nos.7/1 to 7/4, 9/4 and 11
and unserved for opponent No.9/4. Learned advocate for the applicant
seeks time. S.O. to 4.10.2010.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top