Gujarat High Court High Court

Becharbhai vs Deputy on 4 August, 2010

Gujarat High Court
Becharbhai vs Deputy on 4 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6218/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6218 of 2010
 

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


 

BECHARBHAI
VALABHAI PRESIDENT - Petitioner(s)
 

Versus
 

DEPUTY
COLELCTOR & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PJ MEHTA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8, 1.2.9, 1.2.10, 1.2.11, 1.2.12, 1.2.13, 1.2.14, 1.2.15, 1.2.16,
1.2.17, 1.2.18, 1.2.19, 1.2.20, 1.2.21, 1.2.22,1.2.23  
GOVERNMENT
PLEADER for Respondent(s) : 1 - 3. 
NOTICE SERVED for Respondent(s)
: 1 - 6. 
MR KUNAN B NAIK for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/08/2010 

 

 
 
ORAL
ORDER

Leave
to join the Liquidator of Dr. Baba Saheb Ambedker Co-operative
Agriculture Society Ltd., Pipli as party respondent no. 7.

NOTICE
to the newly added party returnable on 11th August,
2010. Shri M.R. Mengdey, learned AGP to get instructions from the
newly added party also.

(M.R.

SHAH, J.)

siji

   

Top