Gujarat High Court Case Information System
Print
SCA/16776/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16776 of 2010
======================================
NINDRODA
SEVA SAHAKARI MANDALI LTD. AND OTHERS
Versus
STATE
OF GUJARAT AND OTHERS
======================================
Appearance
:
MR VC VAGHELA for
Petitioners.
MR PK JANI, GOVERNMENT PLEADER for Respondent
No.1.
NOTICE SERVED BY DS for Respondent Nos.1 - 4.
HL PATEL
ADVOCATES for Respondent
Nos.4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 18/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
1. During
the course of arguments learned counsel, Mr.V.C.Vaghela, sought
permission to join as party respondent, The Siddhpur Agricultural
Produce Market Committee, Siddhpur, represented by its Administrator
as respondent no.5, and the members of the Committee of aforesaid
APMC, who are already declared to have been elected pursuant to
previous programme of election. Learned counsel, Mr.Devang Vyas is
present in the Court and waives service for the members of the APMC,
who are permitted to be newly joined as respondents herein and who
are declared to have been elected as aforesaid. NOTICE
is ordered to be issued to newly joined respondent no.5 making it
returnable on 20th
January 2011. Direct service today.
2. Since
the parties which are now found to be necessary are permitted to be
joined at the instance of the petitioner and as without joining
them the petition ought not to have been filed, the petitioners are
directed to pay, by way of cost, Rs.3,000/- to the Legal Service
Authority at Ahmedabad.
(D.H.Waghela,
J.)
(K.A.Puj,
J.)
*malek
Top