Gujarat High Court High Court

Kunverben vs Pravinpari on 29 August, 2011

Gujarat High Court
Kunverben vs Pravinpari on 29 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7220/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7220 of 2011
 

In
 

FIRST
APPEAL (STAMP NUMBER) No. 1531 of 2011
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7220 of 2011
 

In
 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7220 of 2011
 

In
 

FIRST
APPEAL (STAMP NUMBER) No. 1531 of 2011
 

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


 

KUNVERBEN
WD/O VELJIBHAI - Petitioner(s)
 

Versus
 

PRAVINPARI
BHAVANPARI GOSAI & 2 - Respondent(s)
 

=======================================================
Appearance : 
MR
YOGEN N PANDYA for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7,1.2.8  
RULE NOT RECD BACK for Respondent(s) :
1 - 2. 
MR HASMUKH THAKKER for Respondent(s) :
3, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 29/08/2011
 

ORAL
ORDER

Fresh
notice to the unserved respondent nos.1 and 2 is ordered to be issued
returnable on 29 th
September, 2011.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top