Gujarat High Court
Hareshkumar vs Atit on 8 September, 2011
Gujarat High Court Case Information System
Print
CA/9324/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 9324 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8803 of
2011
=========================================================
HARESHKUMAR
JAYANTILAL THAKKAR - Petitioner(s)
Versus
ATIT
SHIVGIRI JAGATGIRI & 1 - Respondent(s)
=========================================================
Appearance
:
MS.SAMATA
V PATEL for
Petitioner(s) : 1,
MR VM PANCHOLI for Respondent(s) : 1,
MR MB
RANA for Respondent(s) :
2,
=========================================================
CORAM
:
ADDITIONAL
REGISTRAR ( JUDICIAL)
Date
: 08/09/2011
ORAL
ORDER
1. By
this application, the applicant seeks to be joined as a respondent in
Special Civil Application No.8803 of 2011, as he is an interested
party.
2. Heard,
Ms. Samata Patel, learned Advocate, for the applicant and Mr. V.M.
Pancholi, learned Advocate, for respondent No.1 and Mr. M.B. Rana,
learned Advocate, for respondent No.2.
3. Considering
the averments made in the application and as there is no opposition
to the application, the application is ALLOWED. The
applicant is permitted to be joined as respondent No.2 in Special
Civil Application No.8803 of 2011.
4. This
application stands disposed of, accordingly.
(HARSHA
DEVANI, J.)
Umesh/
Top