Gujarat High Court High Court

Ganpatsinh vs Vadodara on 18 August, 2010

Gujarat High Court
Ganpatsinh vs Vadodara on 18 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8752/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8752 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8418 of 2010
 

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

GANPATSINH
BHARATSINH SOLNAKI MEMBER OF MANAGING COMMITTEE O - Petitioner(s)
 

Versus
 

VADODARA
DISTRICT CO OPERATIVE MILK PRODUCERS UNION LTD & 2 -
Respondent(s)
 

========================================= 
Appearance
: 
MR VC
VAGHELA for
Petitioner(s) : 1, 
MR CHIRAG PATEL for Respondent(s) : 1    2   
                                                                     
     MR PRANAV DAVE, ASSTT. GOVERNMENT PLEADER for Respondent(s):
3 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 18/08/2010 

 

ORAL
ORDER

1. Rule.

Shri Chirag Patel, learned
advocate waives service of notice of Rule on behalf of respondent
Nos.1 and 2 herein original petitioners. Shri Pranav Dave,
learned Assistant Government Pleader waives service of notice of Rule
on behalf of respondent No.3 herein.

In
the facts and circumstances of the case and with consent of learned
advocates appearing for respective parties, present application is
taken up for final hearing today.

2. Present
application has been preferred by the applicant herein praying to
permit the applicant to be joined as party respondent No.2 in the
main Special Civil Application No.8418/2010. Shri Chirag Patel,
learned advocate appearing on behalf of original petitioners has
stated that he has no objection if the applicant is permitted to be
joined as party respondent No.2 in main Special Civil Application.

3. Under
the circumstances, present application is allowed and the applicant
is allowed to be joined as a party respondent No.2 in main Special
Civil Application No.8481/2010. Registry is directed to amend the
cause title of main Special Civil Application No.8481/2010
accordingly. Rule is made absolute to the aforesaid extent. No
costs.

(M.R.

Shah, J.)

*menon

   

Top