Gujarat High Court
Farsubhai vs The on 7 April, 2010
Gujarat High Court Case Information System
Print
SCA/10185/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10185 of 2007
=============================================
FARSUBHAI
MULJIBHAI GOKLANI - Petitioner(s)
Versus
THE
STATE OF GUJARAT THRO' & 4 - Respondent(s)
=============================================
Appearance :
MR
PERCY KAVINA SR ADVOCATE WITH MR MM TIRMIZI for Petitioner(s) : 1,
MR
PK JANI GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
NOTICE
SERVED BY DS for Respondent(s) : 3 - 4.
MR SB VAKIL SR ADVOCATE
WITH MR VIRAT G POPAT for Respondent(s) :
5,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the affidavit filed by fifth respondent, we direct to implead
Shree Vivekanand Vikas Mandal, Radhanpur as party respondent through
its trustee. Cause title be amended accordingly. Notice on newly
impleaded respondent. Petitioner to serve notice through its trustee,
i.e. fifth respondent. Direct notice by speed post permitted.
Newly
impleaded respondent to file their reply within two weeks.
Post
the matter for further hearing on 26th April 2010 within
five cases in the first board.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top