Gujarat High Court Case Information System
Print
AO/238/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 238 of 2008
With
CIVIL
APPLICATION No. 7884 of 2008
==========================================
NANJIBHAI
MOHANBHAI CHAUHAN - Appellant(s)
Versus
ADAM
HAJIBHAISALOT -GHANCHI & 4 - Respondent(s)
==========================================
Appearance
:
MR
HARSHADRAY A DAVE for Appellant(s) : 1,
None
for Respondent(s) : 1 - 4.
MR DAKSHESH MEHTA for Respondent(s) :
5,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/07/2008
ORAL
ORDER
Shri
Harshadray Dave, learned advocate appearing on behalf of the
appellant seeks permission to delete respondent no. 1. Permission is
accordingly granted. Respondent no. 1 stands deleted.
ADMIT.
Shri Dakshesh Mehta, learned advocate waives service of notice of
admission on behalf of respondent no. 5.
In the facts and circumstances
of the case, the Appeal from Order is fixed for final hearing on 1st
August, 2008. To be placed in the first board.
Direct service is permitted.
CA 7884 OF 2008
As the Appeal from Order
itself is fixed for final hearing on 1st August, 2008,
Shri Harshadray Dave, learned advocate appearing on behalf of the
appellant does not press the application at this stage. The Civil
Application is dismissed as not pressed.
(M.R. SHAH, J.)
siji
Top