Gujarat High Court Case Information System
Print
CA/5243/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 5243 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3025 of 2010
=========================================
DEPOSIT
INSURANCE AND CREDIT GUARANTEE CORPORATION - Petitioner(s)
Versus
DEV
CORPORATION THROUGH AMBICA PRASAD GUPTA & 2 - Respondent(s)
=========================================
Appearance :
MR
AMAR N BHATT for Petitioner(s) : 1,
MR PARESH M DAVE for
Respondent(s) : 1,
None for Respondent(s) : 2,
MR DHARMESH V
SHAH for Respondent(s) : 3,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/06/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Third
party-applicant has preferred this application for being impleaded as
party-respondent to the writ petition. It is stated that the
applicant is Deposit Insurance and Credit Guarantee Corporation and
if the petition is allowed, it may affect the applicant. No objection
is raised on behalf of the petitioner.
2. Taking
into consideration facts and circumstances of the case, we allow the
applicant to be impleaded as party-respondent in Special Civil
Application No. 3025 of 2010 and file reply affidavit. Civil
Application stands disposed of.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J)
***vcdarji
Top