Gujarat High Court High Court

Deposit vs Jay on 16 June, 2010

Gujarat High Court
Deposit vs Jay on 16 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5246/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 5246 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3027 of 2010
 

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


 

DEPOSIT
INSURANCE AND CREDIT GUARANTEE CORPORATION - Petitioner(s)
 

Versus
 

JAY
SATI DADI THROUGH SARITA NATWAR HARLALKA & 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