Gujarat High Court High Court

Pankajkumar vs Haribhai on 9 February, 2011

Gujarat High Court
Pankajkumar vs Haribhai on 9 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1241/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 1241 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 7596 of 2009
 

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

 

PANKAJKUMAR
KANTILAL PATEL - Petitioner(s)
 

Versus
 

HARIBHAI
MAGANBHAI VANKAR & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAULIK J SHELAT for
Petitioner(s) : 1, 
MRS SUMAN KHARE for Respondent(s) : 1 - 2. 
None
for Respondent(s) : 3 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/02/2011
 

ORAL
ORDER

Heard.

In view of the subsequent development, since the present applicant
was a party to the suit, the application is hereby allowed in terms
of paragraph 5(A). Necessary amendment be carried out forthwith. The
application stands disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top