Gujarat High Court High Court

================================================= vs The Matter on 27 April, 2010

Gujarat High Court
================================================= vs The Matter on 27 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4472/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4472 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5089 of 2010
 

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


 

RAKESH
NANJIBHAI VASOYA
 

Versus
 

LEGAL
HEIRS AND REPRESENTATIVES OF DECEASED HANIFABEN BHIKHUBHAI AND OTHERS
 

=================================================
 Appearance : 
MR
MB GANDHI for the Applicant 
MR RS SANJANWALA for the
Opponents 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 27/04/2010 

 

 
 
ORAL
ORDER

1. The matter
was mentioned in the morning for urgent circulation at 02.30, as the
main matter is on Board today. Permission was granted.

The papers are
received from the Registry.

2. The present
application is filed for being impleaded as party respondent in the
main matter.

3. RULE.

Learned Advocate Mr.Sanjanwala waives service of Rule on behalf of
the original petitioners. The learned Advocate for the applicant
submitted that as this application is only for being impleaded as
party respondent in the main matter, service of Rule on other parties
may not be insisted.

The
application is allowed. The cause title be amended accordingly.
Rule is made absolute. No costs.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top