Gujarat High Court
Gruh vs District on 21 July, 2011
Gujarat High Court Case Information System
Print
SCA/2496/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2496 of 2011
=========================================================
GRUH
FINANCE LTD - Petitioner(s)
Versus
DISTRICT
MAGISTRATE AND COLLECTOR OFFICE OF DISTRICT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
BIJAL CHHATRAPATI for SINGHI & CO
for
Petitioner(s) : 1,
MR PRANAV DAVE, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 - 3.
NOTICE
UNSERVED for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 21/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Learned
counsel for the petitioner submits that respondent nos.4 and 5 –
guarantors being not necessary party, petitioner may be allowed to
delete them from the cause-title of the Special Civil Application.
On
his request and at his risk, the petitioner is allowed to delete
respondent nos.4 and 5 from the cause-title of the Special Civil
Application.
Post
the matter on 10th
August 2011 along with similar matters, which are likely to be listed
on that day.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top