Gujarat High Court
Mohammed vs Dashrathkumar on 16 July, 2010
Gujarat High Court Case Information System
Print
CA/5548/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5548 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 6053 of 2009
=========================================================
MOHAMMED
IQBAL HASIM RANGOONI - Petitioner(s)
Versus
DASHRATHKUMAR
BABULALJI & 2 - Respondent(s)
=========================================================
Appearance :
MR
ZUBIN F BHARDA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 16/07/2010
ORAL
ORDER
The
present application is filed seeking condonation of delay of blank
number of days. In para No.2 also the number of days of delay is kept
blank. Similarly, in the prayer clause also the number of days of
delay is kept blank. On this short ground this application is
dismissed. However, taking into consideration the interest of the
client, the learned Advocate for the applicant is permitted to file a
fresh civil application for the same relief.
(RAVI
R. TRIPATHI, J.)
jani
Top