Gujarat High Court
Rajendrakumar vs Kasuben on 30 August, 2010
Gujarat High Court Case Information System
Print
CA/41/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 41 of 2009
In
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2045 of 2008
In
CIVIL APPLICATION No. 3883 of 2005
=========================================================
RAJENDRAKUMAR
MALIRAM AGRAWAL - Petitioner(s)
Versus
KASUBEN
SHANKERLAL PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
KETAN D SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/08/2010
ORAL
ORDER
Having
regard to the averments made in the application and the reason for
seeking modification in the order dated 11.5.2005 passed in Civil
Application No. 3885 of 2005 in Appeal From Order No. 203 of 2005,
office is directed to issue notice in present application seeking
condonation of delay as well as in the main MCA (st) No. 2045 of 2008
making it returnable on 15.9.2010. Direct service is
permitted. So far as the opponent No. 2 is concerned, direct service
or service by speed post is permitted.
(K.M.THAKER,J.)
Suresh*
Top