Gujarat High Court
Chandulal vs Finebuild on 14 July, 2008
Gujarat High Court Case Information System
Print
CA/3615/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 3615 of 2008
In
SPECIAL
CIVIL APPLICATION No. 295 of 2008
=========================================================
CHANDULAL
MANILAL PANCHAL - Petitioner(s)
Versus
FINEBUILD
CORPORATION & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DC DAVE for
Petitioner(s) : 1,
MR LR PATHAN for Respondent(s) : 1,
None for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/07/2008
ORAL
ORDER
Present
application is filed by the applicant-original petitioner for an
appropriate order permitting the applicant to delete the opponents
No.2 and 3 from the aforesaid petition.
As
the applicant is the original petitioner who has initially joined as
opponents No.2 and 3 in the main petition and he himself wants to
delete the opponents No.2 and 3, prayer in terms of para 10(A) is
hereby granted. The civil application is accordingly allowed with no
order as to costs.
Registry
to amend the cause title accordingly.
(
M.R. SHAH, J. )
syed/
Top