Gujarat High Court
Susmitbhai vs Sartejsingh on 25 April, 2011
Gujarat High Court Case Information System
Print
FA/1675/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1675 of 1993
=========================================================
SUSMITBHAI
CHATURBHAI SHAH - Appellant(s)
Versus
SARTEJSINGH
BHAGATSINH JAT & 2 - Defendant(s)
=========================================================
Appearance
:
MR
KARTIKEY P RAWAL for
Appellant(s) : 1,
NOTICE UNSERVED for Defendant(s) : 1,
NOTICE
SERVED for Defendant(s) : 2,
MR SUNIL B PARIKH for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/04/2011
ORAL
ORDER
The
learned advocate for the appellant is permitted to delete respondent
No.1. Necessary amendment be carried out forthwith.
The
process fee be paid on or before 29th April 2011, failing
which the matter will automatically stand dismissed for non-payment
of process fee. The returnable date is extended to 13th
July 2011.
(K.S.
Jhaveri, J)
Aakar
Top