Gujarat High Court High Court

Vasantlal vs Thakorbhai on 6 April, 2010

Gujarat High Court
Vasantlal vs Thakorbhai on 6 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7293/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7293 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1118 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4477 of 2008
 

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


 

VASANTLAL
HARILAL PATEL & 1 - Petitioner(s)
 

Versus
 

THAKORBHAI
NARSINHBHAI PATEL & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MRS
KETTY A MEHTA for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1, 
MS MANISHA LAVKUMAR, AGP for Respondent(s) : 2 -
3, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 06/04/2010  
ORAL ORDER

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

Ms
Manisha Lavkumar, learned AGP accepts notice on behalf of the 2nd
and 3rd respondents. Notice is waived.

Notice
on the 1st respondent both in the matter of condonation of
delay (Civil Application) and the Letters Patent Appeal. Direct
notice is permitted.

The
Office is directed to register the Letters Patent Appeal and place
the same alongwith this Civil Application on 27th April,
2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top