Gujarat High Court High Court

Madhya vs Ravesinh on 4 August, 2011

Gujarat High Court
Madhya vs Ravesinh on 4 August, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8385/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.8385 of 2011
 

In


 

SECOND
APPEAL No.145 of 2011
 

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

MADHYA
GUJARAT VIJ CO LTD & 2 - Applicant(s)
 

Versus
 

RAVESINH
AMARSINH RATHOD - Respondent(s)
 

========================================= 
Appearance: 
MR
MD RANA for
Applicant(s): 1 - 3. 
None for Respondent(s):
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 04/08/2011 

 

 
ORAL
ORDER

Heard
Mr. M.D. Rana, learned advocate for the applicants.

Issue
rule returnable on 12th September, 2011.

(
Harsha Devani, J. )

hki

   

Top