Gujarat High Court High Court

Shantilal vs Dinesh on 9 July, 2010

Gujarat High Court
Shantilal vs Dinesh on 9 July, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3958/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3958 of 2009
 

In


 

SECOND
APPEAL No. 222 of 1989
 

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

 

SHANTILAL
PITAMBARDAS & 7 - Petitioner(s)
 

Versus
 

DINESH
PREMDAS & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ PATEL for
Petitioner(s) : 1 - 8. 
RULE NOT RECD BACK for Respondent(s) : 1 -
9. 
BALKRISHNA ACHARYA for Respondent(s) : 1 - 5, 7,
9, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 09/07/2010  
 
ORAL ORDER

Mr.Balakrishna Acharya,
learned advocate appearing for the opponent Nos.1, 5, 7 and 9,
submits that the clients have taken papers from him and he is no
more appearing. He has further submitted that on the Vakalatnama of
Mr.Y.N.Ravani he has also made endorsement of no objection. He has,
therefore, requested the Court to delete his name.

In the above view of the
matter, office is directed to delete name of Mr.Balakrishna Acharya
and show name of Mr.Y.N.Ravani on his filing the Vakalatnama.

S.O. to 16.7.2010.

(K. A. PUJ, J.)

kks

   

Top