Gujarat High Court
Jasiben vs Lilaben on 6 April, 2011
Gujarat High Court Case Information System
Print
FA/4889/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4889 of 2010
With
CIVIL
APPLICATION No. 16625 of 2010
In
FIRST APPEAL No. 4889 of 2010
=========================================================
JASIBEN
D/O CHUDAJI BAPUJI & W/O PRAHLADJI THAKORE & 1 - Appellant(s)
Versus
LILABEN
W/O BABARJI CHUDAJI & 6 - Defendant(s)
=========================================================
Appearance :
MR
TATTVAM K PATEL for
Appellant(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3
NOTICE SERVED for
Defendant(s) : 1 - 6.
MR JIGAR P RAVAL for Defendant(s) : 1 -
4.
M/S THAKKAR ASSOC. for Defendant(s) : 5 - 6.
- for
Defendant(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/04/2011
ORAL
ORDER
Heard Mr.Tattvam
Patel, ld.advocate for the appellants- applicants. In this
matter, the notice issued to the respondent No.7 returned unserved
for want of correct address. Mr.Tattvam Patel, ld.advocate for the
appellants-applicants states that the respondent No.7 is only
proforma defendant in the original suit and the application under
Order 7 Rule 11 of the CPC was filed only by respondent No.6. He,
therefore, seeks permission to delete respondent No.7 in the appeal
as well as in the civil application. Permission to delete respondent
No.7 is granted, as prayed. S.O to 19.4.2011.
(J.C.UPADHYAYA,
J.)
(binoy)
Top