Gujarat High Court
========================================== vs Mr Jk Shah on 8 February, 2011
Gujarat High Court Case Information System
Print
SCA/16740/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16740 of 2007
With
SPECIAL
CIVIL APPLICATION No. 16753 of 2007
With
SPECIAL
CIVIL APPLICATION No. 16754 of 2007
With
SPECIAL
CIVIL APPLICATION No. 16762 of 2007
With
SPECIAL
CIVIL APPLICATION No. 16763 of 2007
With
SPECIAL
CIVIL APPLICATION No. 16765 of 2007
==========================================
MAFATLAL
BABALDAS MODI
Versus
STATE
OF GUJARAT THRO' SECRETARY AND OTHERS
==========================================
Appearance
:
MR
PRAKASH K JANI for the Petitioner
MR JK SHAH, ASSISTANT GOVERNMENT
PLEADER for Respondent Nos.1-2
None for Respondent No.3
MR SI
NANAVATI, SENIOR COUNSEL assisted by MR AN SHAH for Respondent
Nos.4-6
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/09/2007
COMMON
ORAL ORDER
Mr.P.K.Jani,
learned advocate for the petitioners seeks permission to add Mehsana
Area Development Authority as party respondent. Permission is
granted. Amendment to be carried out during the course of the day.
Office
is directed to issue NOTICE to the newly added
respondent returnable on 18.09.2007. Direct service is
permitted.
(RAVI
R.TRIPATHI, J.)
*Shitole
Top