Gujarat High Court High Court

Kanubhai vs G on 7 July, 2011

Gujarat High Court
Kanubhai vs G on 7 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6738/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 6738 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 605 of 2010
 

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

 

KANUBHAI
KESHAVBHAI KARKAR & 4 - Petitioner(s)
 

Versus
 

G
N CHAUDHARI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Petitioner(s) : 1 - 5. 
MR KB PUJARA for Respondent(s) : 1, 
MR
AL SHARMA, AGP for Respondent(s) : 2, 
None for Respondent(s) :
3, 
MR DG SHUKLA for Respondent(s) : 4, 
MRRUSHABHRSHAH for
Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/06/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

The
prayer made in present application by applicants in paragraph 6(A) is
to permit present applicants to be joined as party respondents in
Special Civil Application No.605 of 2010.

Considering
submissions made by all learned advocates appearing on behalf of
respective parties and also averments made in present application
supported with affidavit, prayer made in paragraph 6(A) is granted.
Let present applicants are to be joined as party respondents in
Special Civil Application No.605 of 2010 on their own cost.

Let
petitioner may supply copy of petition with all annexures to learned
advocate Mr. Paresh Upadhyay who is appearing on behalf of present
applicants. The cause title of Special Civil Application No.605 of
2010 is to be amended accordingly.

Issue
NOTICE to
newly added respondent Nos.5 to 9.

Learned
advocate Mr. Upadhyay waives service of notice on behalf of newly
added respondent Nos.5 to 9.

In
view of above observation and direction, present application is
disposed of by this Court.

It
is open for newly added respondent Nos.5 to 9 to file affidavit in
reply, if they so desired, against Special Civil Application No.605
of 2010.

[H.K.

RATHOD, J.]

#Dave

   

Top