Gujarat High Court High Court

Noormohmed vs M/S.V.M.Mistry on 25 June, 2008

Gujarat High Court
Noormohmed vs M/S.V.M.Mistry on 25 June, 2008
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/784/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 784 of 1986
 

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

 

NOORMOHMED
HAYATBHAI - Petitioner(s)
 

Versus
 

M/S.V.M.MISTRY
& SONS BY ITS PARTNERS & OWNERS. & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RN SHAH for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) : 2, 
UNSERVED-EXPIRED (R) for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

REGISTRAR
			(JUDICIAL)
		
	

 

 
 


 

Date
: 25/06/2008 

 

 
 
ORAL
ORDER

Learned
Advocate Mr. R.N. Shah appears today and requested for delete
Respondent No.2 and 3. The request is hereby granted and the
amendment carried out accordingly.

(G.K.

Upadhyay)

Registrar
(Judicial)

Nabila