Gujarat High Court High Court

Madhuben vs Vimlaben on 10 October, 2011

Gujarat High Court
Madhuben vs Vimlaben on 10 October, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10467/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.10467 of 2011
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No.165 of 2011
 

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

MADHUBEN
RAMANBHAI BHOI & 5 - Applicant(s)
 

Versus
 

VIMLABEN
D/O MOHANBHAI KABHAIBHAI RATHOD AND WIFE OF MAGANBH & 7 -
Respondent(s)
 

========================================= 
Appearance: 
MR
MEHUL S SHAH for
Applicant(s): 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2, 2.2.3,
2.2.4, 2.2.5, 2.2.6,2.2.7 - 6.                                 
                                           MR SURESH M SHAH for
Applicant(s): 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2, 2.2.3,
2.2.4, 2.2.5, 2.2.6,2.2.7 - 6. 
None for Respondent(s): 1 - 6,
8, 
MR AMAR D MITHANI for Respondent(s):
7, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 10/10/2011 

 

 
ORAL
ORDER

1. Heard
Mr. M.S. Shah, learned advocate for the applicants.

2. Issue
rule to the respondents No.1, 2 and 3, returnable on 19th
October, 2011. Direct Service is permitted. Mr. Amar D. Mithani,
learned advocate waives service of rule on behalf of respondent No.7.

(
Harsha Devani, J. )

hki

   

Top