Gujarat High Court Case Information System Print CA/12718/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 12718 of 2010 In CIVIL REVISION APPLICATION (STAMP NO.) No. 112 of 2010 ========================================================= LALITABEN ISWARLAL NAIK & 4 - Petitioner(s) Versus NATVARLAL THAKORBHAI DESAI - Respondent(s) ========================================================= Appearance : MR AMIT V THAKKAR for Petitioner(s) : 1 - 5. MR DAKSHESH MEHTA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 24/01/2011 ORAL ORDER
1. Heard
learned advocate Mr.A.V.Thakkar for applicants and learned advocate
Mr.D.B.Mehta for respondent.
2. On
earlier occasion, this Court has passed an order on 20.1.2011, which
is quoted as under :
“Heard
learned advocate Mr. AV Thakkar on behalf of applicant, learned
advocate Mr. DB Mehta appearing for opponent. Learned advocate Mr.
Mehta submitted that against present application, affidavit in reply
is filed by respondent opponent. Considering original record of
present Civil application, no such reply is found in Civil
application. Therefore, let Registry may verify whether such reply
has been received from opponent or not? If it is received let it be
annexed to present civil application and matter is to be notified on
24/1/2011.”
3. In
spite of aforesaid order passed by this Court, the Registry has not
inquired as to whether affidavit-in-reply is filed by respondent in
the Registry or not.
4. Learned
advocate Mr.Mehta for respondent submitted that affidavit-in-reply is
filed in the Registry by his clerk on 17.1.2011 after serving copy to
applicants.
5. Therefore,
let Registry may inquire and verify it and thereafter, place on
record the affidavit-in-reply. Accordingly, the matter is adjourned
to 3.2.2011.
[
H.K.RATHOD, J. ]
(vipul)
Top