Gujarat High Court High Court

Malabhai vs Bhartiya on 10 May, 2010

Gujarat High Court
Malabhai vs Bhartiya on 10 May, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5110/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5110 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12742 of 2009
 

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

 

MALABHAI
KALABHAI GOHIL & 4 - Petitioner(s)
 

Versus
 

BHARTIYA
MAZDOOR SANGH & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MANOJ SRIMALI for GIRISH PATEL ASSOC
for
Petitioner(s) : 1 - 5. 
MR TR MISHRA for Respondent(s) : 1, 
MR
GUPTA for M/S TRIVEDI & GUPTA for Respondent(s) : 2, 
MS
VANDANA BHATT, AGP for Respondent(s) : 3 -
6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/05/2010 

 

ORAL
ORDER

Heard
learned advocate Mr. Manoj Srimali for Girish Patel Associates
appearing on behalf of applicants, learned
advocate Mr. Mishra appearing on behalf of opponent No.1, learned
advocate Mr. Gupta for M/s. Trivedi and Gupta appearing on behalf of
opponent No.2 Gujarat Heavy Chemicals Ltd., and learned AGP Ms.
Vandana Bhatt appearing on behalf of opponent Nos.3 to 6 – State
Authorities.

This
application is preferred by applicants with a prayer to join the
applicants as party respondent Nos.6 to 10 in main petition.

Considering
the submissions made by all learned advocates appearing on behalf of
respective parties and also considering averments made in this
application, prayer made in Para 11(a) is granted subject to right of
other side to file reply and raise objection against present
applicants. On that condition, prayer made by applicants in present
application is granted subject to their own cost.

Registry
is directed to amend the cause title of Special Civil Application
No.12742 of 2009 accordingly and applicants are permitted to join as
party respondent Nos.6 to 10 of main petition. The learned advocate
Mr. Srimali for Girish Patel Associates is appearing on behalf of
respondent Nos.6 to 10 in main petition.

Accordingly,
present application is disposed of.

[H.K.

RATHOD, J.]

#Dave

   

Top