Gujarat High Court High Court

Shantaben vs Chunilal on 20 January, 2011

Gujarat High Court
Shantaben vs Chunilal on 20 January, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8661/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8661 of 2010
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 76 of 2010
 

WITH
 

CIVIL
APPLICATION NO. 14230 OF 2010
 

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

 

SHANTABEN
WD/O VALCHAND KUBERDAS - Petitioner(s)
 

Versus
 

CHUNILAL
PRABHUDAS MODI (DECD)THROUGH JAGDISHKUMAR CHUNILAL & 9 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIVYESH A JOSHI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
MRRUSHABHRSHAH for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6  
MR HRIDAY BUCH for Respondent(s) : 1 - 4,6 -
8. 
UNSERVED-EXPIRED (R) for Respondent(s) : 5, 
RULE UNSERVED
for Respondent(s) : 9, 
None for Respondent(s) : 10, 
RULE NOT
RECD BACK for Respondent(s) : 10.2.1,10.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/01/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. DA Joshi on behalf of applicant. Rule remained
unserved for respondent no. 5 and 9 as expired, rule is not received
back for respondent no. 10/1 and 10/2, therefore, matter is
adjourned about fourteen occasion in past.

Learned
advocate Mr. Joshi submitted that a separate Civil Application being
no. 14230/2010 filed by applicant with a prayer to bring heirs and
legal representative of respondent nos. 5 and 9. Therefore, in said
application, notice is required to be issued by this Court.

Considering
submission made by learned advocate Mr. Joshi issue notice to
respondent returnable on 18/2/2011 in CA no. 14230/2010 along with
present application is to be notified on 18/2/2011.

(H.K.RATHOD,
J)

asma

   

Top