Gujarat High Court High Court

Mahasweta vs Debabrata on 9 August, 2010

Gujarat High Court
Mahasweta vs Debabrata on 9 August, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7391/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7391 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6186 of 2009
 

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

MAHASWETA
DEB WIFE OF DEBABRATA DEB AND D/O MRINAL SAHA - Petitioner(s)
 

Versus
 

DEBABRATA
DEB SON OF DWIJENDRA NARAYAN DEB - Respondent(s)
 

=====================================================
Appearance : 
MR
UDAY R BHATT for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 09/08/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Notice
returnable on 13-9-2010. To be served through the regular mode as
well as by Registered Post A.D./Speed Post.

(Jayant Patel,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top