Gujarat High Court
Jayantkumar vs Kuljiben on 15 November, 2011
Gujarat High Court Case Information System
Print
CA/580/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 580 of 2006
In
SECOND
APPEAL No. 251 of 1991
In
CIVIL APPLICATION No. 2534 of 1991
=========================================================
JAYANTKUMAR
LALJIBHAI MALI THOR' POA LALJI GHUNSABHAI & 10 - Petitioner(s)
Versus
KULJIBEN
JIVRAJ & 16 - Respondent(s)
=========================================================
Appearance
:
MR
AR MAJMUDAR for
Petitioner(s) : 1,MR
NK MAJMUDAR for
Petitioner(s) : 1,
MR
MC BHATT for
Respondent(s) : 1
- 6.
None
for Respondent(s) : 7 - 10, 10.2.1,
10.2.2,
10.2.3,
10.2.4,10.2.5
- 11,11.2.1 -
17.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/09/2008
ORAL
ORDER
After
16 years, present application is filed for joining party by the
applicant, who is considered to be a third party.
Now,
learned advocate Mr.Thakore for learned advocate Mr.M.C.Bhatt
requests for some time to file reply. S.O. to 18.9.2008.
(H.K.RATHOD,J.)
(vipul)
Top