Gujarat High Court High Court

Pratap vs Savitaben on 1 September, 2008

Gujarat High Court
Pratap vs Savitaben on 1 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/2132/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2132 of 1996
 

In


 

FIRST
APPEAL No. 6890 of 1995
 

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

 

PRATAP
VALJIBHAI MEHTA & 1 - Petitioner(s)
 

Versus
 

SAVITABEN
NANALAL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YOGESH S LAKHANI for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 3, 
NOTICE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
 
ORAL
ORDER

Process
fee not paid in time, to be paid on or before 2/9/2008. Therefore,
returnable date is extended upto 7/10/2008, failing which matter will
dismiss in default without reference to the Court.

(H.K.RATHOD,
J)

asma

   

Top