Gujarat High Court High Court

Bank vs Jashwantbhai on 4 August, 2008

Gujarat High Court
Bank vs Jashwantbhai on 4 August, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
  
	 
	 
	 
	 
	 
	

 
 


	 

CA/3408/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 3408 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 545 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 9985 of 2006
 

 


 

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


 

BANK
OF INDIA - Petitioner(s)
 

Versus
 

JASHWANTBHAI
GIRDHARLAL PAREKH & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
DARSHAN M PARIKH for Petitioner(s) : 1, 
MR
PC MASTER for Respondent(s) : 1
- 2. 
GOVERNMENT
PLEADER for Respondent(s) : 3
- 4. 
MS PAURAMI B
SHETH for Respondent(s) :
5, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

We
have heard learned advocate Mr.Darshan M.Parikh for the applicant. He
states that the party proposed to be joined as respondent No.5, the
Official Liquidator attached to the Bombay High Court in Company
Petition No.228 of 1987, has been served with the notice of Rule on
11th July, 2008.

We
notice that the said party has not responded to the notice of Rule
and there is no one to represent him here before us. Under the
circumstances, the application for joining party deserves to be
allowed in terms of paragraph 4A and the same is accordingly allowed.
The amendment in the main matter to be carried out forthwith.
Application stands disposed of. Rule is made absolute. No costs.

(A.L.Dave,
J.)

(Smt.Abhilasha Kumari, J.)

(sunil)