Gujarat High Court High Court

====================================== vs Mr Pk Jani on 18 January, 2011

Gujarat High Court
====================================== vs Mr Pk Jani on 18 January, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16776/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16776 of 2010
 

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

NINDRODA
SEVA SAHAKARI MANDALI LTD. AND OTHERS
 

Versus
 

STATE
OF GUJARAT AND OTHERS
 

====================================== 
Appearance
: 
MR VC VAGHELA for
Petitioners. 
MR PK JANI, GOVERNMENT PLEADER for Respondent
No.1. 
NOTICE SERVED BY DS for Respondent Nos.1 - 4. 
HL PATEL
ADVOCATES for Respondent
Nos.4. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 18/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

1. During
the course of arguments learned counsel, Mr.V.C.Vaghela, sought
permission to join as party respondent, The Siddhpur Agricultural
Produce Market Committee, Siddhpur, represented by its Administrator
as respondent no.5, and the members of the Committee of aforesaid
APMC, who are already declared to have been elected pursuant to
previous programme of election. Learned counsel, Mr.Devang Vyas is
present in the Court and waives service for the members of the APMC,
who are permitted to be newly joined as respondents herein and who
are declared to have been elected as aforesaid. NOTICE
is ordered to be issued to newly joined respondent no.5 making it
returnable on 20th
January 2011. Direct service today.

2. Since
the parties which are now found to be necessary are permitted to be
joined at the instance of the petitioner and as without joining
them the petition ought not to have been filed, the petitioners are
directed to pay, by way of cost, Rs.3,000/- to the Legal Service
Authority at Ahmedabad.

(D.H.Waghela,
J.)

(K.A.Puj,
J.)

*malek

   

Top