Gujarat High Court
Madhya vs Ravesinh on 4 August, 2011
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