Gujarat High Court Case Information System
Print
CA/9946/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 9946 of 2010
In
CIVIL
APPLICATION No. 264 of 2010
In
SECOND APPEAL (STAMP NUMBER) No. 308 of 2009
=========================================
SHAH
JYANTILAL CHUNILAL & 4 - Petitioner(s)
Versus
BHANDANI
AMRUTLAL CHUNILAL & 7 - Respondent(s)
=========================================
Appearance :
MR
MANISH S SHAH for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1 - 7.
- for
Respondent(s) : 8,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/09/2010
ORAL
ORDER
This
Civil Application is filed to delete names of respondent nos.1 to 7
from the cause title of Civil Application as well as Civil
Application No.264 of 2010 which is preferred for condonation of
delay in filing Second Appeal and also from the cause title of the
Second Appeal.
Heard
Mr.Manish Shah, learned Advocate for the applicant and Ms.Archana
Acharya, learned Advocate for respondent no.8.
Considering
the averemnets made in the application, present Application is
allowed in terms of para 6(b). Ms.Arachana Acharaya, learned
Advocate for respondent no.8 submitted that one of the appellant has
also expired. It is submitted by Mr.Manish Shah, learned Advocate
that he will take necessary steps. This Civil Application is
disposed of.
[M.D.Shah,
J.]
satish
Top