Gujarat High Court Case Information System
Print
CA/3473/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3473 of 2010
In
SPECIAL
CIVIL APPLICATION No. 133 of 2009
With
CIVIL
APPLICATION No. 3477 of 2010
In
SPECIAL CIVIL APPLICATION No. 7258 of 2009
With
CIVIL
APPLICATION No. 3476 of 2010
In
SPECIAL CIVIL APPLICATION No. 7257 of 2009
With
CIVIL
APPLICATION No. 3475 of 2010
In
SPECIAL CIVIL APPLICATION No. 7256 of 2009
=============================================
M/S
MURARKA & SONS PVT LTD & 2 - Petitioner(s)
Versus
RAJNISHKKUMAR
MURARKA & 6 - Respondent(s)
=============================================
Appearance :
MR
NALIN K THAKKER for Petitioner(s) : 1 - 3.
None for Respondent(s)
: 1,
MR KIRTIDEV R DAVE for Respondent(s) : 1.2.1,1.2.2
RULE
SERVED for Respondent(s) : 2, 7,
RULE NOT RECD BACK for
Respondent(s) : 3 - 5.
RULE UNSERVED for Respondent(s) :
6,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/08/2010
ORAL
ORDER
Leave
to amend cause title.
Heard
learned advocates for the parties.
Mr.
Nalin Thakker, learned advocate for the original plaintiffs submits
that so far as respondent Nos. 3 and 4 are concerned in the cause
title following words may be deleted through her power of attorney
Shri Rajkumar Murarka .
In
view of the above, in all the above Civil Applications so far as
respondent Nos. 3 and 4 are concerned in the cause title and in the
body of memo of Civil Applications, the words through her power of
attorney Shri Rajkumar Murarka shall stand deleted.
Stand
over to 1st September, 2010.
[ANANT
S. DAVE, J.]
//smita//
Top