Gujarat High Court Case Information System
Print
SCA/5587/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5587 of 2000
=========================================================
GUJARAT
STATE COOPERATIVE DEVELOPMENT BANK LTD - Petitioner(s)
Versus
NIRANJANABEN
A POTHIWALA - Respondent(s)
=========================================================
Appearance
:
MR
MITUL K SHELAT for
Petitioner(s) : 1,
MR AK CLERK for Respondent(s) : 1,
MR KM
PARIKH for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
1.2.1,1.2.2
UNSERVED-EXPIRED (R) for Respondent(s) : 1.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 20/04/2011
ORAL
ORDER
Learned
advocate Mr.Kaivin Patel for learned advocate Mr.Mitul Shelat on
behalf of petitioner submitted that heirs and legal representatives
of Pravinchandra Chandulal Modi are already brought on record on
1.2.2006. He also submitted that respondent No.1/3 – Kamlaben
Chandulal Modi has expired subsequently and therefore, respondent
No.1/3 may be deleted from the array of parties.
Considering
the request, respondent No.1/3 – Kamlaben Chandulal Modi is
hereby deleted from the array of parties, because other heirs and
legal representatives of deceased workman are already on record.
At
the request of learned advocate Mr.Kaivin Patel, the matter is
adjourned to 5.5.2011.
[
H.K.RATHOD, J. ]
(vipul)
Top