Gujarat High Court
Kumarpal vs Bindubhai on 4 April, 2011
Gujarat High Court Case Information System Print CA/972/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 972 of 2011 In FIRST APPEAL (STAMP NUMBER) No. 4006 of 2010 ========================================================= KUMARPAL B DESAI & 1 - Petitioner(s) Versus BINDUBHAI M SHASTRI & 4 - Respondent(s) ========================================================= Appearance : M/S TRIVEDI & GUPTA for Petitioner(s) : 1 - 2. MR DIPAK R DAVE for Respondent(s) : 1, UNSERVED-EXPIRED (R) for Respondent(s) : 2 - 3. RULE UNSERVED for Respondent(s) : 4, SERVED BY RPAD - (R) for Respondent(s) : 5, MR MEHUL S SHAH for Respondent(s) : 5, MR SURESH M SHAH for Respondent(s) : 5, ========================================================= CORAM : HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 04/04/2011 ORAL ORDER
Ms.Puja
Gupta, ld.advocate for M/s.Trivedi & Gupta for the applicant
states that some more time may be granted to comply with the earlier
order dated 7.3.2011. Perused the office note put up by the Registry.
In the interest of
justice, last adjournment is granted to comply with the directions
issued by this Court on 7.3.2011. S.O to 15.4.2011. Note put up by
the Registry stands disposed of accordingly.
(J.C.UPADHYAYA,
J.)
(binoy)
Top