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