Gujarat High Court High Court

Hasmukh vs Vinodbhai on 24 June, 2010

Gujarat High Court
Hasmukh vs Vinodbhai on 24 June, 2010
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/13770/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13770 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 534 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 535 of 2009
 
 
=========================================


 

HASMUKH
JAWANMAL SHAH & 1 - Petitioner(s)
 

Versus
 

VINODBHAI
ASHABHAI PATEL & 4 - Respondent(s)
 

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


 

Appearance
: 
MR MEHUL S
SHAH for MR NEHAL R JOSHI for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1 - 2,
2.2.2, 2.2.3,2.2.4 - 5. 
MR PREMAL R JOSHI for Respondent(s) :
1, 
MRS KIRAN P JOSHI for Respondent(s) : 1, 
None for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/06/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Mehul S.Shah for Mr.Nehal R.Joshi, learned advocate for
the petitioners seeks permission to delete respondent No.5 from all
these petitions as the petitioners are not claiming any relief
against respondent No.5.

Permission
is granted.

Respondent
No.5 stands deleted from all these petitions.

The
matters to be listed on 15.07.2010.

(Ravi
R.Tripathi, J.)

*Shitole