Gujarat High Court High Court

Kishorkumar vs Leave on 28 August, 2008

Gujarat High Court
Kishorkumar vs Leave on 28 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2352/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2352 of 2008
 

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


 

KISHORKUMAR
SHIVLAL BHAGAT - Applicant
 

Versus
 

S
ARPANA, COMMISSIONER & 2 - Opponents
 

=========================================================
 
Appearance : 
MR
HARSHIT S TOLIA WITH MR PARTH S TOLIA for the Applicant. 
None for
the
Opponents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE DN PATEL)

1. Leave
to amend granted. ?SSurat Municipal Corporation?? is hereby
permitted to be joined as party respondent No.4.

2. Notice
to newly added party respondent No.4 i.e. Surat Municipal
Corporation, returnable on 8th September,2008. Direct
service permitted.

(R.P.Dholakia,J)

(D.N.Patel,J)

*dipti

   

Top