Gujarat High Court High Court

Mehulkumar vs State on 23 September, 2008

Gujarat High Court
Mehulkumar vs State on 23 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/528420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 5284 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 16153 of 2004
 

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

 

MEHULKUMAR
SHAMGAR GOSAI - Petitioner(s)
 

Versus
 

STATE
OF GUAJRAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHUSHAN B OZA for
Petitioner(s) : 1, 
None
for Respondent(s) : 1,3 - 6. 
MR
MD PANDYA for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 23/09/2008 

 

 
ORAL
ORDER

Heard.

In
view of the averments made in the application, the application is
allowed in terms of para 5(A). The application stands disposed of
accordingly. The amendment in the cause-title shall be carried out
accordingly.

The
office is directed to issue fresh notice to the newly added
respondents returnable on 26th November, 2008.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top