Gujarat High Court High Court

Padmaben vs Chaturaben on 19 February, 2010

Gujarat High Court
Padmaben vs Chaturaben on 19 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/28345/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 28345 of 2007
 

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


 

PADMABEN
GIRDHARBHAI CHAVDA - Petitioner(s)
 

Versus
 

CHATURABEN
DHANJIBHAI CHUDASAMA & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JD AJMERA for
Petitioner(s) : 1, 
MR ASHISH M DAGLI for Respondent(s) : 1 -
2. 
UNSERVED-EXPIRED (N) for Respondent(s) : 3, 
NOTICE SERVED
for Respondent(s) : 3.2.1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 19/02/2010 

 

 
 
ORAL
ORDER

Considering
the communication dated 21.1.2010 addressed by the learned Addl.
Civil Judge, Dhrangadhra, District: Surendrangar, requesting to
extend the time to dispose of the Regular Civil Suit No.98 of 2003,
as a last chance, time to dispose of the Regular Civil Suit No.98 of
2003 is extended upto 31st August, 2010. No further time
shall be granted.

Registry
is directed to communicate this order to the Addl. Civil Judge,
Dhrangadhra as well as Principal District Judge, Surendranagar so as
to comply the present order.

(M.R.SHAH,
J.)

(ashish)

   

Top