Gujarat High Court High Court

-5 vs Government on 8 September, 2008

Gujarat High Court
-5 vs Government on 8 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10508/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10508 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1829 of 2008
 

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

TARUNKUMAR
RAMESHCHANDRA TRIVEDI & ORS 

 

Versus
 

NILESHKUMAR
N. JOSHI & ORS 

 

========================================== 
Appearance
: 
MR SHALIN N MEHTA for
Petitioners:1-5 
MR VAIBHAV A VYAS for Respondent:1 
GOVERNMENT
PLEADER for Respondents:2-4 
MR NIKHILESH J SHAH for
Respondent:5 
None for
Respondent:6 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/09/2008  
 
ORAL ORDER

RULE.

Heard. The
present application is filed to join/implead the applicants as party
respondents.

Looking
to the averments made in the application, the present applicants are
allowed to be joined as party respondents. The present application
is allowed and disposed of accordingly. Rule is made absolute.

(K.S.JHAVERI,
J.)

Amit/-

   

Top