Gujarat High Court High Court

Rajendra vs Kapilaben on 8 August, 2008

Gujarat High Court
Rajendra vs Kapilaben on 8 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/3565/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 3565 of 2008
 

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

 

RAJENDRA
CHINUPRASAD JOSHI - Appellant(s)
 

Versus
 

KAPILABEN
CHNUPRASAD JOSHI & 6 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
PANKAJ K SONI for
Appellant(s) : 1,MR
DIPESH K SONI for
Appellant(s) : 1, 
None
for Defendant(s) : 2 - 4,6 - 7. 
MR
PS CHAMPANERI for
Defendant(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/08/2008 

 

 
ORAL
ORDER

Learned
Advocate for the appellant seeks permission to delete respondent nos.
3 to 7 as party ? respondents. Permission is granted. Respondent
nos. 3 to 7 are ordered to be deleted as party ? respondents.

The
appeal is admitted only qua respondent nos. 1 & 2.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top