Gujarat High Court High Court

Nathalal vs Rule on 22 October, 2010

Gujarat High Court
Nathalal vs Rule on 22 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6291/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6291 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6492 of 2010
 

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


 

NATHALAL
THAKARSHIBHAI AMBALIYAH SECRETARY & TRUSTEE & 1 -
Applicant(s)
 

Versus
 

SARVODAY
KELVANI SAMAJ THROUGH SECRETARY AND TRUSTEE & 7 - Opponent(s)
 

=========================================
 
Appearance : 
MR
UDAY R BHATT for
Applicant(s) : 1, 
MR BD KARIA for Opponent(s) : 1, 
MS SANGEETA
VISHEN, AGP for Opponent(s) : 2, 
None for Opponent(s) : 3 - 6,
8, 
MR DIPEN A DESAI for Opponent(s) :
7, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/10/2010 

 

ORAL
ORDER

1. RULE.

Shri B.D. Karia, learned
advocate waives service of notice of rule on behalf of opponent no.
1, Ms. Sangeeta Vishen, learned AGP waives service of notice of rule
on behalf of opponent no. 2 and Shri Dipen Desai, learned advocate
waives service of notice of rule on behalf of opponent no. 7.

2. With
the consent of the learned advocates appearing on behalf of the
respective parties, the present application is taken up for final
hearing today.

3. The
present application has been preferred by the applicants-third
parties permitting them to be joined as party respondents in Special
Civil Application No. 6492/2010.

4. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the fact that the applicants are already
joined as party respondents in the cognate matter, being Special
Civil Application No. 7142/2010, and as the application is not
seriously opposed by Shri Karia, learned advocate appearing on behalf
of opponent no. 1-original petitioner, the present application is
allowed and the applicants are allowed/permitted to be joined as
party respondents nos. 8 and 9 in Special Civil Application No.
6492/2010 at their own cost. Rule is made absolute to the aforesaid
extent. No cost.

(M.R.

SHAH, J.)

siji

   

Top