Gujarat High Court High Court

Sudhirkumar vs Somchand on 8 July, 2011

Gujarat High Court
Sudhirkumar vs Somchand on 8 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7318/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7318 of 2011
 

In
LETTERS PATENT APPEAL No. 918 of 2011
 

To


 

CIVIL
APPLICATION No. 7322 of 2011
 

In
LETTERS PATENT APPEAL No. 922 of
2011 
 
=================================================
 

SUDHIRKUMAR
MULJI SHAH & 2 - Petitioner(s)
 

Versus
 

SOMCHAND
RAYSHI SHAH & 4 - Respondent(s)
 

================================================= 
Appearance
: 
MR
PREMAL R JOSHI for Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1 - 5. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 08/07/2011 

 

ORAL
ORDER

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

Let
notice be issued on respondents. Mrs. Krina Calla, learned A.G.P.
accepts and waives service on respondents nos. 5 and 6. Counsel for
the petitioners will serve a copy of the petition for condonation of
delay along with a copy of the proposed appeal on her by Monday, i.e.
11th July 2011. Direct notice on respondents nos. 1 to 3. Counsel
for the petitioners will argue the appeals on merit if delay is
condoned on the next date. Post the matter on 5th August 2011.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top