Gujarat High Court High Court

Mansuri vs Chandravadan on 25 January, 2011

Gujarat High Court
Mansuri vs Chandravadan on 25 January, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3119/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3119 of 1999
 

In


 

SECOND
APPEAL No. 105 of
1982 
=========================================================

 

MANSURI
YUSUF ABDUL RAHEMAN & 1 - Petitioner(s)
 

Versus
 

CHANDRAVADAN
SHANTILAL GANDHI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DF AMIN for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 
RULE SERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms.Maria Dalal with learned advocate Mr.D.F.Amin
appearing on behalf of applicant and learned advocate Mr.Y.M.Thakkar
appearing on behalf of newly added respondents as mentioned in
Para-1 of this application.

Considering
submissions made by both advocates, supported with an affidavit,
delay caused in filing present application is granted. Accordingly,
cause title is to be amended.

Rule
is made absolute to the aforesaid extent.

[H.K.RATHOD,
J.]

..mitesh..

   

Top