Gujarat High Court
Patel vs Rami on 9 May, 2011
Gujarat High Court Case Information System
Print
SA/208/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 208 of 1994
=========================================================
PATEL
MAFATLAL MANGALDAS - Appellant(s)
Versus
RAMI
MAGANDAS KHEMABHAI - Defendant(s)
=========================================================
Appearance :
(MR
SR SHAH) for
Appellant(s) : 1,
MR.SUBHASH G BAROT for Appellant(s) : 1.2.1, 1.2.2, 1.2.3,1.2.7
NOTICE SERVED for Appellant(s) : 1.2.4, 1.2.6,1.2.8
UNSERVED-EXPIRED (N) for Appellant(s) : 1.2.5
None for
Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 09/05/2011
ORAL
ORDER
Mr.
Barot, learned counsel for the appellants seeks permission to delete
respondent no. 1/5. Permission is granted. Respondent no. 1/5 stands
deleted from the proceedings.
Office
is directed to issue fresh notice to the unserved respondents
returnable on 21.06.2011.
Direct
Service is permitted.
[K.S.
JHAVERI, J.]
/phalguni/
Top