Gujarat High Court High Court

Vasantbhai vs Bhikhubhai on 8 July, 2011

Gujarat High Court
Vasantbhai vs Bhikhubhai on 8 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16112/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16112 of 2010
 

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

 

VASANTBHAI
SHIVAJIBHAI CHAUDHRY - Petitioner(s)
 

Versus
 

BHIKHUBHAI
BHAGUBHAI CHAUDHARY THROUGH HIS HEIRS - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LIYAKAT I MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/01/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate for the petitioner.

Learned
advocate for the petitioner sought permission to join State of
Gujarat as party respondent No.2. Leave to join State of Gujarat as
party respondent No.2 is granted.

Issue
Notice to respondent No.1 as well as newly added respondent No.2 –
State of Gujarat, made it returnable on 3.2.2011. Direct service is
permitted.

(
M.D. SHAH, J. )

syed/

   

Top