Gujarat High Court
Akbari vs Bhikhabhai on 14 May, 2010
Gujarat High Court Case Information System
Print
CA/5386/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5386 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5186 of 2010
=========================================================
AKBARI
RAMJIBHAI GOKALBHAI - Petitioner(s)
Versus
BHIKHABHAI
CHANABHAI GAJERA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PREMAL S RACHH for
Petitioner(s) : 1,
MR BM MANGUKIYA for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2,
None for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 14/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the parties. The application for impleading the
applicant in the main matter as party respondent is not considered
proper and hence rejected. However, he is permitted to address the
Court as intervener.
(BHAGWATI
PRASAD, J)
(J.C. UPADHYAYA, J)
(pkn)
Top