Gujarat High Court High Court

Yogeshbhai vs Alfa on 7 August, 2008

Gujarat High Court
Yogeshbhai vs Alfa on 7 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/268620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 2686 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 26361 of
2006 
 
=================================================
 

YOGESHBHAI
RATILAL SHAH & 2 - Petitioner(s)
 

Versus
 

ALFA
INDUSTRIES THRO.PARTNER ANILBHAI M DOSHI & 3 - Respondent(s)
 

=================================================
 
Appearance
: 
MR YF MEHTA for Petitioner(s) :
1 - 3. 
MR RJ OZA for Respondent(s) : 1, 
Mr.I.M. PANDYA, ASST
GOVERNMENT PLEADER for Respondent(s) : 2, 
MR DEVANG D TRIVEDI for
Respondent(s) : 3 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/08/2008 

 

ORAL
ORDER

Learned
advocate Mr.Y.F. Mehta seeks permission to delete the allegations
made against the original petitioner. Permission is granted. The
allegations stand deleted from the Civil Application.

2. Rule.

Service of rule is waived by Mr.R.J. Oza, learned advocate for
respondent no.1, Mr.I.M. Pandya, learned Assistant Government
Pleader for respondent no.2, and Mr.Devang D. Trivedi, learned
advocate for respondents no.3 and 4.

3. Heard
the learned advocates for the respective parties. The Civil
Application is allowed. Rule is made absolute.

4. At
the request of Mr.R.J. Oza, learned advocate for the original
petitioner, the main matter-Special Civil Application No.26361 of
2006 is ordered to be listed on 11th September 2008.

(RAVI R. TRIPATHI, J.)

karim

   

Top