Gujarat High Court High Court

Gruh vs District on 21 July, 2011

Gujarat High Court
Gruh vs District on 21 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2496/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2496 of 2011
 

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

 

GRUH
FINANCE LTD - Petitioner(s)
 

Versus
 

DISTRICT
MAGISTRATE AND COLLECTOR OFFICE OF DISTRICT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BIJAL CHHATRAPATI for SINGHI & CO
for
Petitioner(s) : 1, 
MR PRANAV DAVE, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 3. 
NOTICE
UNSERVED for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 21/07/2011 

 

ORAL
ORDER

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

Learned
counsel for the petitioner submits that respondent nos.4 and 5 –
guarantors being not necessary party, petitioner may be allowed to
delete them from the cause-title of the Special Civil Application.

On
his request and at his risk, the petitioner is allowed to delete
respondent nos.4 and 5 from the cause-title of the Special Civil
Application.

Post
the matter on 10th
August 2011 along with similar matters, which are likely to be listed
on that day.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top