Gujarat High Court
Vasantbhai vs Bhikhubhai on 8 July, 2011
Gujarat High Court Case Information System
Print
SCA/16112/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16112 of 2010
=========================================================
VASANTBHAI
SHIVAJIBHAI CHAUDHRY - Petitioner(s)
Versus
BHIKHUBHAI
BHAGUBHAI CHAUDHARY THROUGH HIS HEIRS - Respondent(s)
=========================================================
Appearance
:
MR
LIYAKAT I MEHTA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/01/2011
ORAL
ORDER
Heard
learned advocate for the petitioner.
Learned
advocate for the petitioner sought permission to join State of
Gujarat as party respondent No.2. Leave to join State of Gujarat as
party respondent No.2 is granted.
Issue
Notice to respondent No.1 as well as newly added respondent No.2 –
State of Gujarat, made it returnable on 3.2.2011. Direct service is
permitted.
(
M.D. SHAH, J. )
syed/
Top