Gujarat High Court
Bharatbhai vs Lilavatiben on 9 February, 2011
Bench: Ks Jhaveri
SCA/6915/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6915 of 2008 ========================================================= BHARATBHAI RAMABHAI PATEL & 1 - Petitioner(s) Versus LILAVATIBEN WD/O MANGALDAS RANCHHODDAS & 2 - Respondent(s) ========================================================= Appearance : MR JIGAR P RAVAL for Petitioner(s) : 1 - 2. None for Respondent(s) : 1 - 2. MR JN JADEJA for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 DELETED for Respondent(s) : 2.2.1,2.2.2 RULE NOT RECD BACK for Respondent(s) : 2.2.2 SERVED BY AFFIX.-(R) for Respondent(s) : 3, MR YV VAGHELA for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 09/02/2011 ORAL ORDER
The
learned advocate for the petitioners states that he may be permitted
to delete respondent No.2/2.
Permission
as prayed for is granted. Necessary amendment be carried out
forthwith.
In
view of aforesaid, the matter is ready. To be listed for final
hearing on 25th February 2011.
(K.S.
Jhaveri, J)
Aakar