Gujarat High Court High Court

Pratapbhai vs State on 1 August, 2008

Gujarat High Court
Pratapbhai vs State on 1 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15728/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 15728 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 15701 of 2007
 

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


 

PRATAPBHAI
JETHABHAI GHAVDA (MEMBER) & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JAL SOLI UNWALA for Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 5. 
RULE
SERVED BY DS for Respondent(s) : 2, 
MR PV HATHI for Respondent(s)
: 3 - 4. 
MS KHYATI P HATHI for Respondent(s) :
5, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 01/08/2008 

 

 
 
ORAL
ORDER

1. Heard
the learned advocates appearing for the parties. The
applicants-original petitioners seek permission to join persons named
in paragraph No.1 of the application as additional respondents in
main petition.

2. Permission
is granted. The application is disposed of accordingly.

(AKIL
KURESHI, J.)

ashish//

   

Top