Gujarat High Court
Vimlaben vs District on 26 August, 2011
Gujarat High Court Case Information System
Print
CA/376/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.376 of 2011
In
SECOND
APPEAL (STAMP NUMBER) No.252 of 2010
=========================================
VIMLABEN
BAPULAL SHAH THROUGH POA BHARATKUMAR B SHAH - Applicant(s)
Versus
DISTRICT
SUPERINTENDENT OF POLICE & 5 - Respondent(s)
=========================================
Appearance:
MR
GIRISH B THAKER for
Applicant(s) : 1,
MR PP MAJMUDAR for Applicant(s): 1, 1.2.1, 1.2.2,
1.2.3,1.2.4
DS AFF.NOT FILED (R) for Respondent(s): 1 - 2.
MR
BHUNESH C RUPERA for Respondent(s): 3,
RULE SERVED for
Respondent(s): 4,
MR SL VAISHYA for Respondent(s): 4,
RULE
UNSERVED for Respondent(s): 5,
GOVERNMENT PLEADER for
Respondent(s): 6,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 26/08/2011
ORAL
ORDER
Mr.
S.L. Vaishya, learned advocate prays for time to file
affidavit-in-reply. At his request, the matter is adjourned to 12th
September, 2011.
(
Harsha Devani, J. )
hki
Top