Gujarat High Court High Court

Kishorchandra vs Laxminarayandev on 1 August, 2011

Gujarat High Court
Kishorchandra vs Laxminarayandev on 1 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5636/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5636 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 679 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 3108 of 2010
 

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

 

KISHORCHANDRA
GAURISHANKAR JOSHI - Petitioner(s)
 

Versus
 

LAXMINARAYANDEV
VADTAL MANDIR & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JL HAJARE for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) : 1 -
6. 
MRS VD NANAVATI for Respondent(s) : 1,
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 01/08/2011  
ORAL ORDER

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

Let
fresh notice be issued on respondent nos. 2 to 5. Direct service
permitted. Post the matter on 23rd August, 2011.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.PARDIWALA,
J.]

pirzada/-

   

Top