Gujarat High Court
Kunverben vs Pravinpari on 29 September, 2011
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
:
MRYOGENNPANDYA
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
NOTICE NOT RECD BACK for Respondent(s) : 1 - 2.
MR
HASMUKH THAKKER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 29/09/2011
ORAL
ORDER
Learned
advocate Mr.Yogen Pandya for the applicants requests this Court to
issue fresh notice of Rule to respondent Nos.1 and 2.
Hence,
issue fresh notice of Rule to respondent Nos.1 and 2, making it
returnable on 18.10.2011.
(G.B.SHAH,
J.)
Hitesh
Top