Gujarat High Court
Laljibhai vs Legal on 14 November, 2011
Gujarat High Court Case Information System
Print
CA/1374320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 13743 of 2008
=========================================
LALJIBHAI
SOMABHAI & 1 - Petitioner(s)
Versus
LEGAL
HEIR OF MANAJI JEHAJI SAMBHUSINH MANAJI THAKORE & 2 -
Respondent(s)
=========================================
Appearance :
MR
TATTVAM K PATEL for Petitioner(s) : 1 - 2.
RULE
SERVED BY DS for Respondent(s) : 1 - 3.
MS NISHA PARIKH, AGP for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 26/12/2008
ORAL ORDER
The delay in filing
Misc. Civil Application is condoned.
Rule is made
absolute. The application stands disposed of accordingly.
Office shall give
regular number to Misc. Civil Application (Stamp) No. 3159 of 2008.
(MOHIT S. SHAH,
J.)
mrpandya*
Top