Gujarat High Court High Court

Shantilal vs Dinesh on 6 December, 2010

Gujarat High Court
Shantilal vs Dinesh on 6 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/222/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 222 of 1989
 

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

 

SHANTILAL
PITAMBARDAS & 7 - Appellant(s)
 

Versus
 

DINESH
PREMDAS & 8 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AJ PATEL for
Appellant(s) : 1 - 8. 
MR YN RAVANI for Defendant(s) : 1 -
2. 
BALKRISHNA ACHARYA for Defendant(s) : 3 - 5,7 -
8. 
UNSERVED-EXPIRED (N) for Defendant(s) : 6, 9, 
None for
Defendant(s) : 7.2.1,7.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 06/12/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr.D.S.Rami for learned advocate Mr.A.J. Patel states that
as the respondent Nos.6 and 9 have expired and have no heirs, they
may be permitted to be deleted to which learned advocate Mr.Y.N.
Ravani for the respondent Nos.1 and 2 has no objection. Accordingly,
learned advocate Mr.Rami is permitted to delete the respondent Nos.6
and 9. The matter may be placed on board on 20th December,
2010.

(RAJESH
H. SHUKLA, J.)

rakesh/

   

Top