Gujarat High Court
Revaben vs Mafabhai on 12 September, 2008
Gujarat High Court Case Information System
Print
CA/871/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 871 of 2008
In
FIRST
APPEAL (STAMP NUMBER) No. 3450 of 2007
=========================================================
REVABEN
RAMABHAI CHAUDHARY & 3 - Petitioner(s)
Versus
MAFABHAI
BAJUBHAI THAKORE & 4 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHIT S TOLIA for
Petitioner(s) : 1
- 4.
MR
MAHENDRA K PATEL for
Respondent(s) : 1,
RULE
NOT RECD BACK for
Respondent(s) : 2,4
- 5.
RULE
SERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/09/2008
ORAL
ORDER
Rule is not received back for respondent Nos.1, 2, 4 and 5. Therefore, await the service. S.O. to 29.9.2008.
(H.K.Rathod,J.)
(vipul)
Top