Gujarat High Court High Court

Swatiben vs Sanjay on 30 August, 2010

Gujarat High Court
Swatiben vs Sanjay on 30 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2587/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2587 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5555 of 2009
 

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

 

SWATIBEN
WD/O GIRISHBHAI DHULABHAI PATEL & 4 - Petitioner(s)
 

Versus
 

SANJAY
KESHRISINH THAKOR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1 - 5.MR HARDIK A DAVE for Petitioner(s) : 1 -
5. 
RULE UNSERVED for Respondent(s) : 1, 
SERVED BY RPAD - (R)
for Respondent(s) : 2, 
MS LILU K BHAYA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 30/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Ms.Lilu
K.Bhaya, learned advocate for respondent No.3 states that above
numbered First Appeal (Stamp Number) is the cross appeal of First
Appeal No.4183 of 2009, which has been adjourned to 06.09.2010 and,
therefore, this application seeking condonation of delay in filing
above numbered First Appeal (Stamp Number) may be listed along with
the said matter. Upon her request, Registry is directed to tag this
matter along with First Appeal No.4183 of 2009.

S.O
to 6.9.2010.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top