Gujarat High Court Case Information System
Print
CA/4132/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4132 of 2009
In
FIRST APPEAL No. 2894 of 2008
With
CIVIL
APPLICATION No. 4133 of 2009
In
FIRST APPEAL No. 2895 of 2008
=========================================================
AMRUTLAL
RAMCHANDRA SHAH - Applicant(s)
Versus
PUNJAB
NATIONAL BANK & 6 - Opponent(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for
Applicant(s) : 1, MR KP
CHAMPANERI for Applicant(s) : 1,
MR KM PARIKH for Opponent(s) :
1,
MR MEHUL S SHAH for Opponent(s) : 2,
MR SURESH M SHAH for
Opponent(s) : 2,
Opponent(s) : 3 - 6 SERVED.
MR PRAKASH K JANI
for Opponent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 24/06/2009
COMMON
ORAL ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
These
Applications have been taken out by third party for joining as party
respondent in the above First Appeals.
It
is the claim of the applicant that a decree in the sum of
Rs.78,25,000=00 has been passed in favour of the applicant against
one Patel Pictures Private Limited. The said Patel Pictures Private
Limited had offered the suit property as security. The applicant is
thus a party interested; and be permitted to be impleaded as
respondent in the above First Appeals.
We
are informed that the execution proceedings in respect of the above
referred decree passed in favour of the applicant is pending before
the trial Court. The applicant is, ex-facie, neither a necessary
party nor a proper party. The Applications are rejected.
(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)
/moin
Top