Gujarat High Court
Meghabhai vs Bhavarlal on 6 April, 2011
Gujarat High Court Case Information System
Print
CA/7689/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7689 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 44 of 2010
To
CIVIL
APPLICATION (STAMP NUMBER) No. 1028 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 44 of 2010
=========================================================
MEGHABHAI
PUNJABHAI VANAND - Petitioner(s)
Versus
BHAVARLAL
DEVARAVAT MINA & 2 - Respondent(s)
=========================================================
Appearance
:
MS
NIYATI K SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/04/2011
ORAL
ORDER
Inspite
of grant of time, the applicant has not paid the process fee. Time
for payment of process fee is extended upto 08.04.2011 on condition
that the applicant shall deposit a sum of Rs. 100/- with Gujarat
High Court Advocates’ Library.
Direct
service is permitted to serve the notice of rule to the respondents.
(K.S.JHAVERI,
J.)
niru*
Top