Gujarat High Court High Court

Shri vs Basnarbibi on 13 December, 2010

Gujarat High Court
Shri vs Basnarbibi on 13 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4971/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4971 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 6038 of 2009
 

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

 

SHRI
C N SMITH & SONS - Petitioner(s)
 

Versus
 

BASNARBIBI
GULAMRASOOL MALEK & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MURALI N DEVNANI for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/12/2010
 

ORAL
ORDER

Heard. In view of the averments made in the application, the same
is hereby allowed in terms of paragraph 6(B). The delay in preferring
the First Appeal is hereby condoned. The main appeal is fixed for
admission hearing on 22nd December 2010. Rule is made
absolute accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top