Gujarat High Court High Court

Amarshibhai vs Jethabhai on 30 July, 2008

Gujarat High Court
Amarshibhai vs Jethabhai on 30 July, 2008
Bench: M.R. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/6639/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6639 of 2008
 

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

 

AMARSHIBHAI
MULJIBHAI PARMAR (IN CAPACITY AS PRESIDENT OF & 1 - Petitioner(s)
 

Versus
 

JETHABHAI
CHANABHAI RATHOD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHIT S TOLIA for
Petitioner(s) : 1 - 2.MR PARTH S TOLIA for Petitioner(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
MR PRAVIN
GONDALIYA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

In
the facts and circumstances of the case, leave to join Collector,
Rajkot as a party-respondent No.3.

Notice
to the newly added party returnable on 06th August, 2008.
Some responsible officer from the office of the Collector, Rajkot to
remain present to assist the Court and to know under which authority
the respondents No.1 and 2 are in possession of the land in question
and running the kiln. To be placed on first board.

(
M.R. SHAH, J. )

syed/