Gujarat High Court
Arvindbhai vs State on 31 August, 2010
Gujarat High Court Case Information System
Print
CA/9506/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9506 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1092 of 2009
=========================================================
ARVINDBHAI
CHAMPAKLAL GANDHI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
VIMAL M PATEL for
Petitioner(s) : 1 - 2.
MR NIKUNT RAVAL, AGP for Respondent(s) :
1,
None for Respondent(s) : 2 - 3.
MR MA KHARADI for
Respondent(s) : 4,
UNSERVED-REFUSED (R) for Respondent(s) : 5 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 31/08/2010
ORAL
ORDER
Considering
the averments made in the application and having heard learned
advocates for the parties, this Civil Application stands allowed in
terms of paragraph 5-A. The applicants are permitted to join
opponent Nos.5 to 8 as party respondent Nos.4/1 to 4/4 in Special
Civil Application No.1092 of 2009. Rule is made absolute to the
aforesaid extent. No costs.
(K.S.Jhaveri,J)
pathan
Top