Gujarat High Court High Court

Gujarat vs Niranjanaben on 20 April, 2011

Gujarat High Court
Gujarat vs Niranjanaben on 20 April, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5587/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5587 of 2000
 

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

 

GUJARAT
STATE COOPERATIVE DEVELOPMENT BANK LTD - Petitioner(s)
 

Versus
 

NIRANJANABEN
A POTHIWALA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITUL K SHELAT for
Petitioner(s) : 1, 
MR AK CLERK for Respondent(s) : 1, 
MR KM
PARIKH for Respondent(s) : 1, 
RULE SERVED for Respondent(s) :
1.2.1,1.2.2  
UNSERVED-EXPIRED (R) for Respondent(s) : 1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 20/04/2011 

 

 
ORAL
ORDER

Learned
advocate Mr.Kaivin Patel for learned advocate Mr.Mitul Shelat on
behalf of petitioner submitted that heirs and legal representatives
of Pravinchandra Chandulal Modi are already brought on record on
1.2.2006. He also submitted that respondent No.1/3 – Kamlaben
Chandulal Modi has expired subsequently and therefore, respondent
No.1/3 may be deleted from the array of parties.

Considering
the request, respondent No.1/3 – Kamlaben Chandulal Modi is
hereby deleted from the array of parties, because other heirs and
legal representatives of deceased workman are already on record.

At
the request of learned advocate Mr.Kaivin Patel, the matter is
adjourned to 5.5.2011.

[
H.K.RATHOD, J. ]

(vipul)

   

Top