Gujarat High Court Case Information System
Print
SCA/13107/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13107 of 2010
=================================================
PRABHABEN
D/O MULCHANDDAS CHUNILAL DALAL W/O DHANSUKHLAL N - Petitioner(s)
Versus
NAGJIBHAI
ARJANBHAI RAVAL & 3 - Respondent(s)
=================================================
Appearance
:
MR
BAIJU JOSHI for Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/10/2010
ORAL
ORDER
Heard
Mr. Baiju Joshi, learned advocate for the petitioner. He has raised
serious dispute with regard to Issue No.4 and the manner in which the
said Issue is cast putting the burden of proof on the petitioner i.e.
to prove the negative aspect of the matter.
Issue
Notice returnable on 22nd November, 2010.
In
view of the request of Mr. Joshi, learned advocate for the
petitioner, seeking permission to delete the respondent No.4, Notice
to be issued qua respondent Nos.1 to 3. The petitioner is
permitted to delete the respondent No.4. The amendment to be carried
out forthwith.
[K.M.Thaker,
J.]
kdc
Top