Gujarat High Court High Court

D vs Panchal on 11 February, 2010

Gujarat High Court
D vs Panchal on 11 February, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1532/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1532 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 52 of 2010
 

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


 

D
D CHAVDA & 14 - Petitioner(s)
 

Versus
 

PANCHAL
KAUSIKBHAI DALSUKHBHAI & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AS SUPEHIA for
Petitioner(s) : 1 - 15. 
MS KD PARMAR for Respondent(s) : 1 - 2. 
MS
MANISHA NARSINGHANI, AGP for Respondent(s) : 3, 
None for
Respondent(s) : 4 - 5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 11/02/2010 

 

 
 
ORAL
ORDER

The
application is allowed with consent of learned counsel for the
opponent. Accordingly, the applicants shall be joined as respondent
nos. 4 to 18 in the main Special Civil Application No. 52 of 2010
and name of Mr. Supehia shall be shown as appearing for them.

(D.H.Waghela,
J.)

Jyoti

   

Top