Gujarat High Court High Court

Ibrahim vs Saberabibi on 18 November, 2010

Gujarat High Court
Ibrahim vs Saberabibi on 18 November, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4522/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 4522 of 2009
 

In


 

SECOND
APPEAL No. 79 of 1989
 

 
 
=========================================================


 

IBRAHIM
ISMAIL BHARUCHI & 3 - Petitioner(s)
 

Versus
 

SABERABIBI
IQBAL HAFEZI & 8 - Respondent(s)
 

=========================================================
 
Appearance : 
MRS
KETTY A MEHTA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
None for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1.2.1 -
2. 
RULE SERVED for Respondent(s) : 1.2.2, 1.2.3, 1.3.1, 1.3.2,
1.3.3,1.3.4  
RULE NOT RECD BACK for Respondent(s) : 1.3.5  
NOTICE
UNSERVED for Respondent(s) : 3, 
UNSERVED-EXPIRED (N) for
Respondent(s) : 4, 
UNSERVED-REFUSED (N) for Respondent(s) : 5, 
MR
BA SURTI for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 30/07/2010 

 

 
 
ORAL
ORDER

Learned
Advocate on behalf of Mrs Ketty A Mehta for the applicants submits
that respondents No.3/6 and respondent No.5 are not necessary
parties and their names are required to be deleted. The prayer is
granted. Respondents No.5 and 3/6 are hereby deleted. Necessary
amendment be carried out in the Civil Application forthwith. The
matter be listed on board on 13th August, 2010.

[H
B ANTANI, J.]

msp

   

Top