Gujarat High Court
Nisharg vs Jignasha on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/4884/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 4884 of 2008
In
SPECIAL
CIVIL APPLICATION No. 1119 of 2008
=========================================================
NISHARG
OWNER'S ASSOCIATION - Petitioner(s)
Versus
JIGNASHA
ASHISH SHAH & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,MR BHUMIT S SHAH for Petitioner(s) : 1,
MR MEHUL
H RATHOD for Respondent(s) : 1 - 2.
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 24/07/2008
ORAL
ORDER
Heard
learned advocates for the parties for final disposal of the Civil
Application.
Through,
this Civil Application, the applicant association seeks liberty to
join as party respondent No.2 in Special Civil Application No.1119 of
2008. Upon perusal of the petition, as well as Civil Application, I
find that the applicant is proper party if not necessary party.
Under
the circumstances, Civil Application is granted to the extent of
permitting the applicant to be joined as party respondent No.2 in the
main petition.
(
Akil Kureshi, J. )
kailash
Top