Gujarat High Court
Madhuben vs Sukhdev on 30 August, 2011
Gujarat High Court Case Information System
Print
CA/2883/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 2883 of 2010
=========================================================
MADHUBEN
LILADHAR SATODIYA - Petitioner(s)
Versus
SUKHDEV
SAJUBHA JADEJA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
VH KANARA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 MR MB RANA for Petitioner(s) :
1, 1.2.1, 1.2.2,1.2.3
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel for the applicants/appellants prays that the name of
respondent no. 1 may be deleted from the array of the respondents.
The application is allowed. The respondent no. 1 is permitted to be
deleted at the risk of the applicants/appellants.
[
BHAGWATI PRASAD, J. ]
[
J.C. UPADHYAYA, J. ]
*
Pansala.
Top