Gujarat High Court High Court

Shri vs Shri on 26 August, 2010

Gujarat High Court
Shri vs Shri on 26 August, 2010
Author: G.S.Singhvi,&Nbsp;Honourable Mr.Justice P.B.Majmudar,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/9807/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9807 of 2005
 

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

WEST
END SPORTS CLUB LTD

Versus

MAHENDRA
CHANDUBHAI SHAH AND OTHERS

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

Present:

Shri
A.J.Patel for the applicant.

Shri
M.C.Bhatt for the respondents

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

CORAM
:

HONOURABLE
MR.JUSTICE G.S.SINGHVI

and

HONOURABLE
MR.JUSTICE P.B.MAJMUDAR

Date
: 10/10/2005

This
is an application by West End Sports Club Limited through
its Director Bhogilal Hiralal Bachkaniwala to be impleaded
as party in Civil Application No.629/2005
in Letters Patent Appeal (Stamp)
No.2511/2004.

Having
heard learned counsel
for the parties, we are satisfied
that the applicant deserves
to be granted leave to assist the court as
intervener. Ordered accordingly.

The
application is disposed of in the manner
indicated above.

(G.S.Singhvi)
(P.B.Majmudar)

arg
Judge Judge

   

Top