Gujarat High Court
Kishorchandra vs Laxminarayandev on 5 July, 2011
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,
MRS VD NANAVATI for Respondent(s) : 1, 6,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 05/07/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents in the matter of condonation of
delay. If delay is condoned, the counsel shall also address the Court
on the question of maintainability of the Letters Patent Appeal. A
copy of the proposed appeal shall also be forwarded to the
respondents.
Post
the matter on 1st August 2011.
(S.J.
MUKHOPADHAYA, CJ.)
(J.B.
PARDIWALA, J.)
zgs/-
Top