Gujarat High Court
========================================= vs : 1 on 7 October, 2010
Gujarat High Court Case Information System
Print
CA/11966/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11966 of 2010
In
APPEAL
FROM ORDER-STAMP NUMBER No. 31 of 2010
=========================================
CHHIMIBEN
D/O DAHYABHAI BHIKHABHAI RATNABBHAI W/O & 3
Versus
VIJYABEN
WD/O CHHIMABHAI PUNABHAI & 3
=========================================
Appearance
:
MR NM KAPADIA for Petitioner(s)
: 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.2.7, 2.2.8,2.2.9 - 3, 3.2.1, 3.2.2,
3.2.3, 3.2.4, 3.2.5, 3.2.6, 3.2.7, 3.3.1, 3.3.2, 3.3.3,3.3.4 - 4,
4.2.1, 4.2.2,4.2.3
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.3.1, 1.3.2, 1.3.3,1.3.4 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 07/10/2010
ORAL
ORDER
Mr.N. M. Kapadia,
learned advocate for the applicants has submitted that Mr.A. D.
Mithani, learned advocate has filed Caveat for the respondents,
however, his name is not reflected in the cause list. However, it is
submitted that the copy of the Civil Application as well as memo of
appeal have been served and yet the name of Mr.A. D. Mithani, learned
advocate has not been reflected. Therefore, the office is directed to
show the name of Mr.A. D. Mithani, learned advocate as advocate for
the respondents. At the request of learned advocate for the
applicants, the matter is adjourned to 11th
October, 2010.
[
K. M. THAKER, J. ]
vijay
Top