Gujarat High Court High Court

Vimlachal vs Prabodhbhai on 13 July, 2010

Gujarat High Court
Vimlachal vs Prabodhbhai on 13 July, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4659/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4659 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5685 of 2009
 

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

 

VIMLACHAL
PRINT & PACK PVT LTD - Petitioner(s)
 

Versus
 

PRABODHBHAI
AALJIBHAI JADAV - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK R DAVE for
Petitioner(s) : 1, 
Mr.YOGEN N PANDYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 13/07/2010 

 

 
ORAL
ORDER

Heard
learned advocate Mr.Dipak R. Dave for the applicant and Mr.Yogen N.
Pandya for the opponent. The present application is filed seeking
condonation of delay of 70 days. Having heard Mr.Dave for the
applicant and Mr.Pandya for the opponent, the delay is condoned. The
Civil Application is allowed.
Rule is made absolute.

The
Registry is directed to list the First Appeal for admission hearing
on 22nd July 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top