Gujarat High Court High Court

====================================== vs Mr Dipak R Dave For on 16 April, 2010

Gujarat High Court
====================================== vs Mr Dipak R Dave For on 16 April, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3187/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3187 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2577 of 2009
 

In


 

CIVIL
APPLICATION No. 7048 of 2009
 

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

M
B PATEL 

 

Versus
 

K
K SHAH, SABARKANTHA AROGYA MANDAL 

 

====================================== 
Appearance
: 
MR SR DIVETIA for
Petitioner. 
MR DIPAK R DAVE for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Rule.

Learned counsel for the respondent waives service. Delay of 29 days
in filing the appeal having been explained by uncontroverted
averments on oath and having not been seriously objected by the
opponent, the application is allowed. Rule is made absolute with no
order as to costs. The appeal shall be listed for admission hearing
on 20th April 2010, as suggested by learned counsel,
Mr.Divetia, with the understanding that no adjournment may be granted
on any ground whatsoever.

(D.H.Waghela,
J.)

(M.D.Shah,
J.)

*malek

   

Top