Gujarat High Court
Pankajbhai vs Girvatsinh on 11 October, 2011
Gujarat High Court Case Information System
Print
CRA/84/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 84 of 2011
With
CIVIL
APPLICATION No. 6969 of 2011
In
CIVIL REVISION APPLICATION No. 84 of 2011
=========================================================
PANKAJBHAI
CHANDRAKANTBHAI PATEL & 8 - Applicant(s)
Versus
GIRVATSINH
PARBHATSINH VAGHELA & 13 - Opponent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Applicant(s) : 1 - 9.
RULE SERVED for Opponent(s) : 1 - 2, 2.2.2,
2.2.3, 2.2.4, 2.2.5, 4.2.1, 4.2.2, 4.2.3, 4.2.4, 4.3.1,6 - 7,9 -
12.
None for Opponent(s) : 2, 4,4.2.5 - 5, 14,
UNSERVED-EXPIRED
(R) for Opponent(s) : 3, 5,
- for Opponent(s) : 0.0.0,0.0.0
-
for Opponent(s) : 0.0.0
RULE UNSERVED for Opponent(s) : 0.0.0,
0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 11/10/2011
ORAL
ORDER
Mr.K.V.Shelat,
learned advocate for the applicants seeks permission to delete the
respondent no.11 from the array of the respondents. Permission to
delete the name of respondent no.11 is granted. The respondent no.11
shall stand deleted from the array of the respondents both in the
civil revision application as well as civil application.
(Harsha
Devani,J)
pathan
Top