Gujarat High Court
Adarsh vs Agarwal on 21 October, 2011
Gujarat High Court Case Information System
Print
MCA/2573/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2573 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2621 of
2009
=========================================================
ADARSH
FOUNDATION THRO ITS MANAGING TRUSTEE - Applicant(s)
Versus
AGARWAL
BHAVNA SURESH & 78 - Opponent(s)
=========================================================
Appearance
:
MRPAJADEJA
for
Applicant(s) : 1,
MS ANUJA S NANAVATI for Opponent(s) : 1 -
34.
None for Opponent(s) : 35 -
79.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 21/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Learned
counsel for the applicant sought and was granted permission to amend
the cause title whereby present respondents no. 1 to 71 would be
deleted and affected seven students would be joined as additional
respondents.
Notice
to the respondents, returnable on 11.11.2011. Learned advocate Mrs.
Vidhi Nanavaty waives service of notice for respondent no.77.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top