Gujarat High Court
Noormohmed vs M/S.V.M.Mistry on 25 June, 2008
SCA/784/1986 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 784 of 1986 ========================================================= NOORMOHMED HAYATBHAI - Petitioner(s) Versus M/S.V.M.MISTRY & SONS BY ITS PARTNERS & OWNERS. & 2 - Respondent(s) ========================================================= Appearance : MR RN SHAH for Petitioner(s) : 1, RULE SERVED for Respondent(s) : 1, RULE UNSERVED for Respondent(s) : 2, UNSERVED-EXPIRED (R) for Respondent(s) : 3, ========================================================= CORAM : REGISTRAR (JUDICIAL) Date : 25/06/2008 ORAL ORDER
Learned
Advocate Mr. R.N. Shah appears today and requested for delete
Respondent No.2 and 3. The request is hereby granted and the
amendment carried out accordingly.
(G.K.
Upadhyay)
Registrar
(Judicial)
Nabila