Gujarat High Court
Bombay vs Animal on 19 February, 2010
Gujarat High Court Case Information System
Print
CA/10222/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 10222 of 2006
In
SPECIAL
CIVIL APPLICATION No. 2014 of 2001
=========================================
BOMBAY
HUMANITARIAN LEAGUE - Petitioner(s)
Versus
ANIMAL
PROTECTION TRUST & 3 - Respondent(s)
=========================================
Appearance :
MR
BHUSHAN B OZA for Petitioner(s) : 1,MS E.SHAILAJA for Petitioner(s) :
1,
(MS DR KACHHAVAH) for Respondent(s) : 1,
MR PS CHAMPANERI
for Respondent(s) : 2,
None for Respondent(s) : 3 -
4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Petition
being a public interest litigation, we are not inclined to implede
anybody else as party-respondent, but we make it clear that no
adverse order will be passed against any individual who is not a
party to the case. Civil Application is accordingly dismissed. Let
Special Civil Application No.2014 of 2001 be listed on 15.3.2010.
[S.J.
Mukhopadhaya, C.J.]
(Anant
S. Dave, J.)
(swamy)
Top