Gujarat High Court
Patel vs Raiben on 15 July, 2010
Gujarat High Court Case Information System
Print
CA/10075/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10075 of 2009
In
SECOND
APPEAL (STAMP NUMBER) No. 201 of 2009
=========================================================
PATEL
KANTABEN PRAHLADBHAI - Petitioner(s)
Versus
RAIBEN
BECHARBHAI PATEL & 11 - Respondent(s)
=========================================================
Appearance :
MR
JN JADEJA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.3.1, 1.3.2,1.3.3
None for Respondent(s) : 1,
MR PANKAJ K SONI for Respondent(s)
: 1.2.1, 1.2.2, 1.2.3,1.2.4 - 4,6 - 12.
MS RAKSHA S DIKSHIT for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4 - 4,6 - 12.
RULE SERVED
for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/07/2010
ORAL
ORDER
Learned
Advocate Mr Pankaj K Soni submits affidavit-in-reply filed by
respondents No.1.2.1 and 6 to 12 which is ordered to be taken on
record of the case. As learned advocate Mr J N Jadeja for the
petitioners is absent even in the second session when the matter is
called out, the matter is adjourned to 09th August, 2010.
[H
B ANTANI, J.]
msp
Top