Gujarat High Court
Shantilal vs Dinesh on 6 December, 2010
Gujarat High Court Case Information System
Print
SA/222/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 222 of 1989
=========================================================
SHANTILAL
PITAMBARDAS & 7 - Appellant(s)
Versus
DINESH
PREMDAS & 8 - Defendant(s)
=========================================================
Appearance
:
MR
AJ PATEL for
Appellant(s) : 1 - 8.
MR YN RAVANI for Defendant(s) : 1 -
2.
BALKRISHNA ACHARYA for Defendant(s) : 3 - 5,7 -
8.
UNSERVED-EXPIRED (N) for Defendant(s) : 6, 9,
None for
Defendant(s) : 7.2.1,7.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 06/12/2010
ORAL
ORDER
Learned
advocate Mr.D.S.Rami for learned advocate Mr.A.J. Patel states that
as the respondent Nos.6 and 9 have expired and have no heirs, they
may be permitted to be deleted to which learned advocate Mr.Y.N.
Ravani for the respondent Nos.1 and 2 has no objection. Accordingly,
learned advocate Mr.Rami is permitted to delete the respondent Nos.6
and 9. The matter may be placed on board on 20th December,
2010.
(RAJESH
H. SHUKLA, J.)
rakesh/
Top