Gujarat High Court
Prakashbhai vs Vadodara on 11 March, 2010
Gujarat High Court Case Information System
Print
SCA/3028/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3028 of 2010
=========================================================
PRAKASHBHAI
L SHEVANI & 1 - Petitioner(s)
Versus
VADODARA
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1 - 2.MR SURESH M SHAH for Petitioner(s) : 1 -
2.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/03/2010
ORAL
ORDER
Heard
learned advocate Mr.Shah for the petitioners. The petitioners are
before this Court being aggrieved by order passed below exh.16 in
Regular Civil Suit No.1243 of 2009 by the learned 8th
Additional Civil Judge & JMFC, Vadodara, dated 6.2.10, whereby
the learned Judge was pleased to grant application of the third party
to be impleaded as party respondent. Having perused the application,
exh.16 and the averments made therein, more particularly, in paras 1,
4 and 5, this Court is of the opinion that the learned Judge has not
committed any error in granting the same. The petition is rejected.
(RAVI
R. TRIPATHI, J.)
karim
Top