Gujarat High Court
Surat vs Dinsha on 28 December, 2010
Gujarat High Court Case Information System
Print
CA/16484/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 16484 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7657 of 2010
=========================================================
SURAT
PARSI PANCHAYAT FUNDS AND PROPERTIES TRUST - Petitioner(s)
Versus
DINSHA
KAVASJI GHADIALI HEIR & LEGAL REPRESENTATIVE & 4 -
Respondent(s)
=========================================================
Appearance :
MR
MI MERCHANT for
Petitioner(s) : 1,
MR MEHUL SHARAD SHAH for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2,
None for
Respondent(s) : 3 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/12/2010
ORAL
ORDER
The
present application is filed seeking condonation of delay caused in
filing the undertaking as directed by order dated 1.10.2010.
Heard
learned senior advocate, Mr.Mihir Thakore with Mr.M.I.Merchant for
the applicant.
Delay
is condoned. Undertaking is taken on record. Civil Application is
disposed of.
(RAVI
R.TRIPATHI, J.)
(ashish)
Top