Gujarat High Court Case Information System
Print
CA/8086/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 8086 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8730 of 2011
=================================================
DHARMESHKUMAR
JAYRAJBHAI PATEL THRO POWER OF ATTORNEY & 2 - Petitioners
Versus
VALLUBHAI
KUKABHAI BHARVAD & 6 - Respondents
=================================================
Appearance :
MR
JIGAR P RAVAL for Petitioners : 1 - 3.
MR BM MANGUKIYA for
Respondents : 1 - 4.
GOVERNMENT PLEADER for Respondent: 5,
None
for Respondents : 6 -
7.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 28/09/2011
ORAL
ORDER
This
civil application is filed for seeking relief of applicants being
impleaded as party-respondents in the main matter, i.e. Special Civil
Application No. 8730 of 2011. The Office has indicated that said
matter being Special Civil Application No. 8730 of 2001 is in fact
dismissed for default vide order dated 27/7/2011. As that matter is
dismissed for default, this civil application cannot now survive and
accordingly it is dismissed.
However
in the event when the main matter is sought to be restored and is
restored also, right of the petitioners to file appropriate
application of such nature, i.e. for joining party would also be
available. With this observation civil application is disposed of. No
costs.
/vgn
[ S.R.
BRAHMBHATT, J ]
Top