Gujarat High Court
Patel vs Patel on 24 June, 2011
Gujarat High Court Case Information System
Print
SCA/9373/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9373 of 2004
=========================================================
PATEL
DAYABHAI SANDHABHAI - Petitioner(s)
Versus
PATEL
RAMESHBHAI BALUBHAI & 2 - Respondent(s)
=========================================================
Appearance :
MR
PR NANAVATI for
Petitioner(s) : 1,
MR MEHUL S SHAH for Respondent(s) : 1 - 3.
MR
SURESH M SHAH for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/06/2011
ORAL
ORDER
By letter dated
26.5.2011, learned Principal Civil Judge, Halvad has prayed for
extension of time for disposal of Regular Civil Suit No.39 of 2003 by
order dated 16.4.2010 passed in Special Civil Application No.9373 of
2004, suit was directed to be disposed of preferably within 6 months
from the date of receipt of copy of the order. It is stated that due
to illness of defendant’s advocate, the same could not be completed
by 5th June, 2011.
Considering
the request made, extension of further 6 months is granted.
(AKIL
KURESHI, J.)
(ashish)
Top