Gujarat High Court High Court

Milap vs Kaushal on 13 December, 2010

Gujarat High Court
Milap vs Kaushal on 13 December, 2010
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2033/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 2033 of 2007
 

in
 

SPECIAL
CIVIL APPLICATION No.1692 of
2007 
=========================================================

 

MILAP
SURYAKANT SANGHAVI - Petitioner(s)
 

Versus
 

KAUSHAL
MAHENDRABHAI PATEL THRO. FATHER AND GUARDIAN & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ YAGNIK for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 08/02/2007 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE B.J.SHETHNA)

Rule.

Mr.D.C.Dave appears and waives service for opponent-original
petitioner. Ms.Mahrook Kheravalla waives service for
opponent-Justice R.J.Shah Committee.

Prayer
to implead applicant as party respondent to the above main petition
is granted. Rule made absolute accordingly. No order as to costs.

(B.J.SHETHNA,
J.)

(H.B.ANTANI,
J.)

*pvv

   

Top