Gujarat High Court High Court

Jitendra vs Shailesh on 22 February, 2010

Gujarat High Court
Jitendra vs Shailesh on 22 February, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/102/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 102 of 1997
 

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

 

JITENDRA
BATUKBHAI PATEL & 1 - Appellant(s)
 

Versus
 

SHAILESH
PRATAPBHAI MEHTA & 15 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
AMIT V THAKKAR for
Appellant(s) : 1 - 2. 
None for Defendant(s) : 1 - 2, 4.2.1,6 - 7,
10,10.2.5  
MRPRANAVMRAVAL for Defendant(s) : 1.2.1,1.2.2 - 2,2.2.2
- 6, 6.2.2, 6.2.3,6.2.4 - 7, 7.2.2,7.2.3 - 10, 10.2.2, 10.2.3,
10.2.4, 10.2.6, 10.3.1, 10.3.2,10.3.3 - 16. 
MR KL PANDYA for
Defendant(s) : 2.2.1
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 22/02/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.KL Pandya requests that his name be deleted for
respondent No. 2.2.1 because learned Advocate Mr. Pranav M. Raval is
appearing for said respondent. Considering his request, name of
learned Advocate Mr.KL Pandya is ordered to be deleted for respondent
NO.2.2.1. Let Registry may take note of it.

(H.K.

Rathod,J.)

Vyas

   

Top