Gujarat High Court High Court

Kiritkumar vs State on 29 September, 2008

Gujarat High Court
Kiritkumar vs State on 29 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4390/2007	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 4390 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 9875 of 2002
 

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

 

KIRITKUMAR
JETHALAL SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHUSHAN B OZA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1,
5, 
None for Respondent(s) : 2 - 4,6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/09/2008  
 
ORAL ORDER

The
present application is filed with following substantive prayer.

?S
(A)
Your Lordships may be pleased to permit the information received
vide letter dated 13th September, 2006 to be annexed to
the memorandum of the petition as ANNEXURE-??G??, and further
permit the National Council for Vocational Training, Regional
Director, R.D.A.T., V.N. Puran Marg, Sion, Mumbai, and the Pachim
Gujarat Vij.Co.Ltd., Laxmi Nagar, Nana Mava Road, Rajkot to be
joined as Party Respondent No.6 & 7 in the memorandum of
Spl.C.A.No.9875 of 2002;??

In
view of the averments made in the application, the present
application is allowed in terms of Para 5 (A) and accordingly
disposed of.

Main
matter i.e. Special Civil Application No.9875 of 2002 to come up on
24th November, 2008.

It
will be open for the respondent to file reply and object
consideration on merits.

(K.S.JHAVERI,
J.)

Amit/-

   

Top