Gujarat High Court High Court

Lipi vs Kavin on 27 December, 2010

Gujarat High Court
Lipi vs Kavin on 27 December, 2010
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6469/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6469 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 5289 of 2009
 

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


 

LIPI
DARSHAK SHUKLA & 1 - Petitioner(s)
 

Versus
 

KAVIN
NISHITHBHAI SHROFF THRO.HIS FATHER & 5 - Respondent(s)
 

=============================================
 
Appearance : 
MR
HARSHITS TOLIA for Petitioner(s) : 1 - 2.MRPARTHSTOLIA for
Petitioner(s) : 1, 
MR DC DAVE for Respondent(s) : 1 - 4. 
MS
MONALI BHATT ASST GOVERNMENT PLEADER for Respondent(s) : 5, 
MR
MITUL K SHELAT for Respondent(s) :
6, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 24/06/2009 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Heard
learned counsel for the parties.

Considering
the averments and submissions, the Civil Application for joining
parties is allowed.

Cause
title be amended.

(K.S. RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

kailash

   

Top