Gujarat High Court High Court

Usmankhan vs Chimanbhai on 18 August, 2010

Gujarat High Court
Usmankhan vs Chimanbhai on 18 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10718/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10718 of 1994
 

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

USMANKHAN
UMARKHAN PATHAN - Petitioner(s)
 

Versus
 

CHIMANBHAI
KALYANBHAI MALI & 6 - Respondent(s)
 

========================================= 
Appearance
: 
MR MA
KHARADI for
Petitioner(s) : 1,NOTICE NOT RECD BACK for Petitioner(s) :
1.2.3,1.2.4 UNSERVED-EXPIRED (N) for Petitioner(s) : 1.2.3,1.2.4  
(MR
BJ JADEJA) for Respondent(s) : 1, 
MR HM JADEJA for Respondent(s) :
2 - 7. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/08/2010 

 

 
ORAL
ORDER

Shri
V.B. Malek, learned advocate for Shri Kharadi, learned advocate
appearing on behalf of the petitioner seeks permission to delete
petitioner Nos.1/2, 1/3 and 1/4.

Permission
is, accordingly, granted. Registry is directed to amend the cause
title of the main petition accordingly. Now the matter is ready
hence, Registry is directed to notify the same for final hearing.

(M.R.

Shah, J.)

*menon

   

Top