Gujarat High Court High Court

Dhimant vs State on 22 November, 2010

Gujarat High Court
Dhimant vs State on 22 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13062/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 13062 of 2010
 

In
LETTERS PATENT APPEAL No. 775 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 9609 of
2006 
 
=================================================
 

DHIMANT
THAKORBHAI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
RR VAKIL for Petitioner(s) : 1 - 3. 
MS TRUSHA PATEL AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 22/11/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
counsel for the applicant submits that a similar matter in the case
of the applicant has already been disposed of wherein it is stated
that the order passed in the case of the applicant is subject to
final order that may be passed in Letters Patent Appeal No.775 of
2008. As the case has been disposed of subject to the final decision
of the Letters Patent Appeal in question, applicant has been advised
to pursue the Letters Patent Appeal to ensure that the appeal is
disposed of on merit. Having heard learned counsel for the applicant
and Ms. Trusha Patel, learned A.G.P., taking into consideration the
fact that the case of the applicant was disposed of subject to the
decision of the Letters Patent Appeal in question, we allow the
applicants to be impleaded as party respondent to Letters Patent
Appeal No.775 of 2008. Civil Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top