Gujarat High Court High Court

Raguvirsinh vs Sarojben on 3 October, 2011

Gujarat High Court
Raguvirsinh vs Sarojben on 3 October, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6416/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6416 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 842 of 2011
 

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

 

RAGUVIRSINH
RANJITSINH RATHOD - Petitioner(s)
 

Versus
 

SAROJBEN
UDESINH CHAUHAN - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JR DAVE for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
MR UM
SHASTRI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 03/10/2011  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

Shastri for the opponent concedes that the amount of cost has already
been paid to the concerned opponent as ordered by this Court.

In
view of the declaration condition stands complied with. First Appeal
be listed for hearing on 18th October, 2011.

[JAYANT
PATEL, J.]

[R.M.CHHAYA,
J.]

pirzada/-

   

Top