Gujarat High Court High Court

Shankarbhai vs Balodan on 14 February, 2011

Gujarat High Court
Shankarbhai vs Balodan on 14 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1741/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 1741 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 902 of 2011
 

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

 

SHANKARBHAI
GANGARAMBHAI PATEL - Petitioner(s)
 

Versus
 

BALODAN
(NATHNAGAR) SEVA SAHAKARI MANDLI LTD & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
MR VC VAGHELA for Respondent(s) : 1 -
6. 
GOVERNMENT PLEADER for Respondent(s) : 7, 
None for
Respondent(s) : 8 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 14/02/2011  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

S.O.

to 17.2.2011 at the request of learned Assistant Government Pleader,
who proposed to file affidavit-in-reply of respondent No.4 latest by
that date.

( D. H. WAGHELA,
J.)

(K. A. PUJ, J.)

kks

   

Top