Gujarat High Court
Rohit vs Legal on 1 August, 2011
Gujarat High Court Case Information System
Print
CA/5016/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5016 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 480 of 2011
In
SPECIAL CIVIL APPLICATION No. 10212 of 2010
=========================================================
ROHIT
RANCHODBHAI GOVINDBHAI & 1 - Petitioner(s)
Versus
LEGAL
HEIR OF KALIDASH DHANJIBHAI, DAYABHAI KALIDASH ROHIT & 2 -
Respondent(s)
=========================================================
Appearance
:
MRAMITNCHAUDHARY
for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 01/08/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on the respondents in the matter of condonation of delay. Copy of the
proposed appeal be also forwarded along with the notice.
Post
the matter on 30th August, 2011.
[S.J.
MUKHOPADHAYA, CJ.]
[J.B.
PARDIWALA, J.]
pirzada/-
Top