Gujarat High Court High Court

Roshan vs Ramway on 5 May, 2011

Gujarat High Court
Roshan vs Ramway on 5 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3343/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3343 of 2011
 

In
LETTERS PATENT APPEAL No. 601 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 15789 of 2010
 

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

 

ROSHAN
DATTAJORAO LAHAUTE - Petitioner(s)
 

Versus
 

RAMWAY
PLAZA CO-OPERATIVE HOUSING SOCIETY LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIMAL A PUROHIT for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 05/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

Petitioner
is allowed time to file service report by 9th May 2011.

Post
the matter on 13th June 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top