Gujarat High Court High Court

Rameshchandra vs Bhavnagar on 4 July, 2011

Gujarat High Court
Rameshchandra vs Bhavnagar on 4 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7166/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 7166 of 2011
 

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

 

RAMESHCHANDRA
BHATT - Petitioner(s)
 

Versus
 

BHAVNAGAR
UNIVERSITY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MP SHAH, MS.
KRUTI M SHAH for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 04/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Present
is the application filed by the applicant for deleting respondent
No.2 from array of respondents.

The
Application is allowed. The applicant is permitted to delete
respondent No.2 from the array of respondents within two weeks from
today.

List
the main matter on 18.7.2011.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top