Gujarat High Court High Court

Haribhai vs Pravin on 25 August, 2008

Gujarat High Court
Haribhai vs Pravin on 25 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/693220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 6932 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 4967 of 2008
 

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

HARIBHAI
HIMABHAI KAROTRA - Petitioner(s)
 

Versus
 

PRAVIN
RATNABHAI PATEL & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SP MAJMUDAR for Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) :
1, 
NOTICE SERVED for Respondent(s) : 1, 
MR ASHISH M DAGLI for
Respondent(s) : 1, 
MS LILU K BHAYA for Respondent(s) : 2, 
None
for Respondent(s) :
3, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.Nirav C. Sanghli, leanred advocate waives service of rule.

2. Heard
the learned advocates for the parties. The application is allowed.
The applicant is permitted to be impleaded as a party-respondent.
The petitioner to amend the cause title of the main matter on or
before 27th August 2008. The main matter be listed on
29th August 2008. Rule is made absolute.

(RAVI R. TRIPATHI, J.)

karim

   

Top