Gujarat High Court Case Information System
Print
CA/11575/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 11575 of 2009
In
SPECIAL
CIVIL APPLICATION No. 232 of 1994
=========================================
VIDHYUT
KAMDAR SANGH - Petitioner(s)
Versus
GUJ
VIDYUT BOARD TECHNICAL KARMCHARI HIT RAKSHAK MANDAL & 11 -
Respondent(s)
=========================================
Appearance :
MR
TR MISHRA for
Petitioner(s) : 1,
None for Respondent(s) : 1,
NOTICE SERVED
for Respondent(s) : 2 - 6.
MS LILU K BHAYA for Respondent(s) : 6 -
12.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/10/2010
ORAL
ORDER
1. Present
application has been preferred by the applicant Shri Vidhyut Kamdar
Sangh for an appropriate order permitting the applicant to be joined
as respondent No.13 in the main Special Civil Application
No.232/1994.
2. Having
heard the learned advocates appearing for respective parties and
considering the averments made in the application, without prejudice
to the rights and contentions of the respective parties and without
expressing anything on merits with respect to the locus of the
applicant, present application is allowed and applicant is permitted
to be joined as respondent No.13 in the main Special Civil
Application No.232/1994. Rule is made absolute to the aforesaid
extent. No costs.
3. Registry
is directed to amend the cause title of the main petition.
(M.R.
Shah, J.)
*menon
Top