Gujarat High Court High Court

Nima vs Suryanarayan on 30 March, 2011

Gujarat High Court
Nima vs Suryanarayan on 30 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6883/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 6883 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 908 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 1582 of 2010
 

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


 

NIMA
PARK COOPERATIVE HOSUING SOCIETY THROUGH ITS CHAIRMAN - Petitioner(s)
 

Versus
 

SURYANARAYAN
COOPERATIVE HOUSING SOCIETY LTD & 7 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MAHENDRA K PATEL for Petitioner(s) : 1                               
                                           ,MR.BHARAT PRAJAPATI for
Petitioner(s) : 1, 
MR GM JOSHI for Respondent(s) : 1, 
MS
MANISHA LAVKUMAR, AGP for Respondent(s) : 2, 
None for
Respondent(s) : 3 -
8. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/03/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
petition has been preferred by Nima Park Co-operative Housing Society
for impleading it as a party respondent. According to the
petitioner, if the appeal is allowed, it will affect the right of the
co-operative society.

The
learned counsel appearing for the respondent No. 1 and the State have
no objection to implead the applicant as a party respondent to the
Letters Patent Appeal.

We
accordingly allow this petition and order to implead Nima Park
Co-operative Housing Society as party respondent No. 8 to Letters
Patent Appeal No. 908 of 2010.

This
Civil Application stands disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top