Gujarat High Court
Amarshibhai vs Jethabhai on 30 July, 2008
Bench: M.R. Shah
SCA/6639/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6639 of 2008 ========================================================= AMARSHIBHAI MULJIBHAI PARMAR (IN CAPACITY AS PRESIDENT OF & 1 - Petitioner(s) Versus JETHABHAI CHANABHAI RATHOD & 1 - Respondent(s) ========================================================= Appearance : MR HARSHIT S TOLIA for Petitioner(s) : 1 - 2.MR PARTH S TOLIA for Petitioner(s) : 1 - 2. NOTICE SERVED BY DS for Respondent(s) : 1 - 2. MR PRAVIN GONDALIYA for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 30/07/2008 ORAL ORDER
In
the facts and circumstances of the case, leave to join Collector,
Rajkot as a party-respondent No.3.
Notice
to the newly added party returnable on 06th August, 2008.
Some responsible officer from the office of the Collector, Rajkot to
remain present to assist the Court and to know under which authority
the respondents No.1 and 2 are in possession of the land in question
and running the kiln. To be placed on first board.
(
M.R. SHAH, J. )
syed/