Gujarat High Court
Gohil vs Gujarat on 7 October, 2010
Gujarat High Court Case Information System
Print
FA/1527/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1527 of 2001
=========================================================
GOHIL
BABUBHAI AMARSINH & 5 - Appellant(s)
Versus
GUJARAT
ELECTRICITY BOARD & 6 - Defendant(s)
=========================================================
Appearance
:
MR
CL SONI for
Appellant(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.
Soni, learned counsel appearing for the appellants states that
respondent No. 6 is a formal party and no relief is prayed against
her. He, therefore, seeks permission to delete respondent No.6.
Permission
as prayed for is granted. Respondent No.6 shall stand deleted. Under
the circumstances, the office objections would not survive. The
Office Note stands disposed of accordingly.
[
JAYANT PATEL, J. ]
mathew
[ H.B. ANTANI, J. ]
Top