Gujarat High Court
Pankajkumar vs Haribhai on 9 February, 2011
Gujarat High Court Case Information System
Print
CA/1241/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 1241 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7596 of 2009
=========================================================
PANKAJKUMAR
KANTILAL PATEL - Petitioner(s)
Versus
HARIBHAI
MAGANBHAI VANKAR & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MAULIK J SHELAT for
Petitioner(s) : 1,
MRS SUMAN KHARE for Respondent(s) : 1 - 2.
None
for Respondent(s) : 3 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/02/2011
ORAL
ORDER
Heard.
In view of the subsequent development, since the present applicant
was a party to the suit, the application is hereby allowed in terms
of paragraph 5(A). Necessary amendment be carried out forthwith. The
application stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top