Gujarat High Court
Inspecting vs Keshavlal on 18 March, 2011
Gujarat High Court Case Information System
Print
CRA/1033/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1033 of 1996
=========================================================
INSPECTING
OFFICER (COURT-FEES) - Applicant(s)
Versus
KESHAVLAL
AMRATLAL & 147 - Opponent(s)
=========================================================
Appearance
:
MS.
VAIJAYANTI PATHAK, AGP, for Applicant(s) : 1,
MR DL KOTHARI for
Opponent(s) : 1 - 28,31 - 37,39 - 41, 45,47 - 49, 96,
111,
UNSERVED-REFUSED (R) for Opponent(s) : 29, 43, 109,119 -
127.
DELETED for Opponent(s) : 30, 42, 65, 70, 79, 136,
RULE
SERVED for Opponent(s) : 38, 44, 46,50 - 64, 66,68 - 69,71 - 72,
74,76 - 77,80 - 91,94 - 95,97 - 107, 110,112 - 118,128 - 135,137 -
138,140 - 146, 148,
None for Opponent(s) : 67,
78,
UNSERVED-EXPIRED (R) for Opponent(s) : 73, 75,92 - 93, 108,
139,
- for Opponent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/03/2011
ORAL
ORDER
Learned
AGP Ms. Vaijayanti Pathak, under instructions, seeks permission to
delete the unserved respondents who have expired. She is permitted to
delete. Amendment be carried out forthwith. S.O. to 1.4.2011.
(BANKIM N. MEHTA, J)
(pkn)
Top