Gujarat High Court
Haribhai vs Pravin on 25 August, 2008
Gujarat High Court Case Information System
Print
CA/693220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 6932 of 2008
In
SPECIAL
CIVIL APPLICATION No. 4967 of 2008
=================================================
HARIBHAI
HIMABHAI KAROTRA - Petitioner(s)
Versus
PRAVIN
RATNABHAI PATEL & 2 - Respondent(s)
=================================================
Appearance :
MR
SP MAJMUDAR for Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) :
1,
NOTICE SERVED for Respondent(s) : 1,
MR ASHISH M DAGLI for
Respondent(s) : 1,
MS LILU K BHAYA for Respondent(s) : 2,
None
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/08/2008
ORAL
ORDER
Rule.
Mr.Nirav C. Sanghli, leanred advocate waives service of rule.
2. Heard
the learned advocates for the parties. The application is allowed.
The applicant is permitted to be impleaded as a party-respondent.
The petitioner to amend the cause title of the main matter on or
before 27th August 2008. The main matter be listed on
29th August 2008. Rule is made absolute.
(RAVI R. TRIPATHI, J.)
karim
Top