Gujarat High Court Case Information System
Print
CA/6701/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 6701 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1180 of 2010
=========================================================
NARESHKUMAR
JAYANTILAL RATHORE & 2 - Petitioner(s)
Versus
RAJESHKUMAR
CHUNILAL SHAH & 11 - Respondent(s)
=========================================================
Appearance
:
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 3.
MR RS SANJANWALA for Respondent(s) : 1,
MR
PS CHAMPANERI for Respondent(s) : 2,
None for Respondent(s) : 3 -
5,7 - 12.
MR AL SHARMA AGP for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/07/2010
ORAL
ORDER
Heard
learned advocate Mr. AV Thakkar on behalf of applicant, learned
advocate Mr. Sanjanwala appearing for original petitioner and
learned AGP Mr. AL Sharma appearing for respondent State.
Learned
advocate Mr. Sanjanwala submitted he has no objection if prayer made
in this application to be join as party in SCA no. 1180/2010 may be
granted by this Court.
Considering
submission made by learned advocates appearing for respective
parties. The prayer made in this application in para 6(A) is
granted. Accordingly, cost title is to be amended. Let petitioner
may supply copy of petition with all Annexures to newly added
respondent parties.
In
view of above observation and direction, present application is
disposed of by this Court. The main petition is adjourned to
28/7/2010.
(H.K.RATHOD,
J)
asma
Top