Gujarat High Court High Court

Amrutlal vs These on 27 December, 2010

Gujarat High Court
Amrutlal vs These on 27 December, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4132/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4132 of 2009
 

In
FIRST APPEAL No. 2894 of 2008
 

With


 

CIVIL
APPLICATION No. 4133 of 2009
 

In
FIRST APPEAL No. 2895 of 2008
 

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

 

AMRUTLAL
RAMCHANDRA SHAH - Applicant(s)
 

Versus
 

PUNJAB
NATIONAL BANK & 6 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Applicant(s) : 1,                                          MR KP
CHAMPANERI for Applicant(s) : 1, 
MR KM PARIKH for Opponent(s) :
1, 
MR MEHUL S SHAH for Opponent(s) : 2, 
MR SURESH M SHAH for
Opponent(s) : 2, 
Opponent(s) : 3 - 6 SERVED. 
MR PRAKASH K JANI
for Opponent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 24/06/2009 

 

 
COMMON
ORAL ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

These
Applications have been taken out by third party for joining as party
respondent in the above First Appeals.

It
is the claim of the applicant that a decree in the sum of
Rs.78,25,000=00 has been passed in favour of the applicant against
one Patel Pictures Private Limited. The said Patel Pictures Private
Limited had offered the suit property as security. The applicant is
thus a party interested; and be permitted to be impleaded as
respondent in the above First Appeals.

We
are informed that the execution proceedings in respect of the above
referred decree passed in favour of the applicant is pending before
the trial Court. The applicant is, ex-facie, neither a necessary
party nor a proper party. The Applications are rejected.

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

/moin

   

Top