Gujarat High Court
Rajendra vs Roma on 8 October, 2008
Gujarat High Court Case Information System
Print
SA/16520/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 165 of 2007
=========================================================
RAJENDRA
NATH DATT S/O KAILASHNATH DATT - Appellant(s)
Versus
ROMA
DATT W/O RAJENDRA NATH DATT - Defendant(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Appellant(s) : 1,
MR DM
AHUJA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 08/10/2008
ORAL
ORDER
The
appellant Rajendra Nath Datt, party in person is present. Mr. D. M.
Ahuja, learned advocate appearing for the respondent is not present.
The appellant has submitted that he wants to file an application
seeking leave of this Court to raise additional substantial question
of law. However, Mr.Ahuja is not present. His endorsement on the
application cannot be obtained. The appellant is, therefore,
permitted to file the application in registry. Registry is directed
to accept the said application and the same shall be notified for
hearing on 15.10.2008.
(K.
A. PUJ, J.)
kks
Top