Gujarat High Court High Court

Patel vs State on 13 December, 2010

Gujarat High Court
Patel vs State on 13 December, 2010
Author: Anil R. Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1787/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 1787 of 2007
 

In


 

LETTERS
PATENT APPEAL No. 119 of 2007
 

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

 

PATEL
NIMABEN MANGALBHAI & 119 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1 - 120. 
MR SUNIT SHAH, GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 08/02/2007 
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

Heard
learned advocate Shri Pujara for the applicants and learned
Government Pleader Shri Sunit Shah for the opponents.

The
learned Government Pleader has no objection if the applicants are
also heard when Letters Patent Appeal No. 119 of 2007 is heard for
admission as well as for final hearing as interveners.

The
applicants are permitted to represent their case through learned
advocate Shri Pujara at the time of hearing of the appeal.

The
application stands disposed of as granted.

(Anil
R. Dave, J.)

(H.N.

Devani, J.)

(hn)

   

Top