Gujarat High Court High Court

Arvindbhai vs State on 31 August, 2010

Gujarat High Court
Arvindbhai vs State on 31 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9506/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9506 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 1092 of 2009
 

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

 

ARVINDBHAI
CHAMPAKLAL GANDHI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIMAL M PATEL for
Petitioner(s) : 1 - 2. 
MR NIKUNT RAVAL, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 - 3. 
MR MA KHARADI for
Respondent(s) : 4, 
UNSERVED-REFUSED (R) for Respondent(s) : 5 -
8. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

Considering
the averments made in the application and having heard learned
advocates for the parties, this Civil Application stands allowed in
terms of paragraph 5-A. The applicants are permitted to join
opponent Nos.5 to 8 as party respondent Nos.4/1 to 4/4 in Special
Civil Application No.1092 of 2009. Rule is made absolute to the
aforesaid extent. No costs.

(K.S.Jhaveri,J)

pathan

   

Top