Gujarat High Court High Court

Savitaben vs Deepakbhai on 11 February, 2011

Gujarat High Court
Savitaben vs Deepakbhai on 11 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/654/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 654 of 2011
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 251 of 2010
 

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

 

SAVITABEN
KALYANDAS PATEL - Petitioner(s)
 

Versus
 

DEEPAKBHAI
MANIBHAI (ABATED) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASPI M KAPADIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR ADIL R
MIRZA for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Aspi M. Kapadia for petitioner and learned
advocate Mr. Adil R.Mirza for respondent NO.3 on caveat. Rule
returnable on 15th March, 2011. Service of notice of rule
is waived by learned advocate Mr. Mirza on behalf of respondent no.3.
Rest are to be served.

(H.K.

Rathod,J.)

Vyas

   

Top