CA/7259/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR JOINING PARTY No. 7259 of 2008 In LETTERS PATENT APPEAL No. 1570 of 2005 In SPECIAL CIVIL APPLICATION No. 9057 of 1998 With CIVIL APPLICATION No. 7258 of 2008 In LETTERS PATENT APPEAL No. 1570 of 2005 ====================================== GAJJAR PRAVINBHAI JADAVBHAI & 24 - Petitioner(s) Versus MADHUSUDAN BHANUPRASAD PANDYA & 3 - Respondent(s) ====================================== Appearance : MR YATIN OZA SR ADVOCATE WITH MR PINAKIN M RAVAL for Petitioner(s) : 1 - 25. None for Respondent(s) : 1,3 - 4, 4.2.1,4.2.2 GOVERNMENT PLEADER for Respondent(s) : 2, ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 30/06/2008 ORAL ORDER
By
way of Civil Application No.7259 of 2008, the applicants have prayed
for being joined as the party-respondents No.4 to 28 in the Letters
Patent Appeal No.1570 of 2005.
Shri
Y.N.Oza, learned Sr. Counsel submits that the State has allotted the
land in question to the applicants and though they were necessary
party, they were not made party respondents in the appeal.
By
way of Civil Application No.7258 of 2008, the applicants have prayed
for vacating the interim relief granted by order dated 14.09.2006 in
Letters Patent Appeal No.1570 of 2005.
Issue
notice to the respondents in both Civil Applications returnable by
15th July, 2008.
Direct
Service is permitted.
List
it on 15th July, 2008.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash