Gujarat High Court
Patel vs Heirs on 4 February, 2011
Gujarat High Court Case Information System
Print
CA/848/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR CONDONATION OF DELAY No.848 of 2011
In
CIVIL
APPLICATION (STAMP NUMBER) No. 16274 of 2010
In
SECOND
APPEAL No. 242 of 1991
=======================================================
PATEL
ISHWARLAL SHIVRAM & 1 - Petitioner(s)
Versus
RAJPUT
ADAJI MEGHAJI
HEIRS
OF DECEASED RAJPUT TAKHAJI M & 4 - Respondent(s)
=======================================================
Appearance :
MR
RC JANI for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1,
2.2.2,2.2.3
MR PRAKASH K JANI for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6,3.2.7
- 4, 4.2.1, 4.2.2, 4.2.3,4.2.4 - 5, 5.2.1, 5.2.2, 5.2.3, 5.2.4,5.2.5
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/02/2011
ORAL
ORDER
Notice
to the respondents returnable on 18th February, 2011.
Learned counsel, Mr.Pravin Panchal appearing for learned counsel,
Mr.Prakash K. Jani waives service of notice on behalf of the
respondent nos.2, 5/4 & 5/5.
(RAJESH
H.SHUKLA, J.)
/patil
Top