Gujarat High Court
Bhumika vs Nikita on 13 December, 2010
Gujarat High Court Case Information System
Print
CA/2030/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 2030 of 2007
in
SPECIAL
CIVIL APPLICATION No.1689 of
2007
=========================================================
BHUMIKA
R PATEL - Petitioner(s)
Versus
NIKITA
NARENDRAKUMAR PATEL THRO. FATEHR AND GUARDIAN & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJ YAGNIK for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR. JUSTICE B.J.SHETHNA
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/02/2007
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE B.J.SHETHNA)
Rule.
Mr.D.C.Dave appears and waives service for opponent-original
petitioner. Ms.Mahrook Kheravalla waives service for
opponent-Justice R.J.Shah Committee.
Prayer
to implead applicant as party respondent to the above main petition
is granted. Rule made absolute accordingly. No order as to costs.
(B.J.SHETHNA,
J.)
(H.B.ANTANI,
J.)
*pvv
Top