Gujarat High Court
Panbai vs Jayshree on 21 June, 2011
Gujarat High Court Case Information System
Print
SA/160/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 160 of 1995
=========================================================
PANBAI
AASU GADA - Appellant(s)
Versus
JAYSHREE
TEJSHI KHIYARA SHAH & 10 - Defendant(s)
=========================================================
Appearance :
MR
CH VORA for
Appellant(s) : 1, 1.3.1, 1.3.2, 1.3.3, 1.3.4,1.3.5
MR NV ANJARIA
for Defendant(s) : 1,
None for Defendant(s) : 2,
SERVED BY RPAD
- (R) for Defendant(s) : 3 - 4, 6,8 - 10.
UNSERVED-EXPIRED (R) for
Defendant(s) : 5, 11,
RULE SERVED BY DS for Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 21/06/2011
ORAL
ORDER
Mr.
Vora, learned counsel for the appellants seeks permission to delete
respondents nos. 2, 3, 5 and 11. Permission is granted. Respondents
nos. 2, 3, 5 and 11 stands deleted from the proceedings.
Office
is directed to list Second Appeal No. 367 of 1982 along with this
matter on 30.06.2011.
[K.S.
JHAVERI, J.]
/phalguni/
Top