Gujarat High Court High Court

S vs Prahalatbhai on 11 November, 2011

Gujarat High Court
S vs Prahalatbhai on 11 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8064/2008	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 8064 of 2008
 

In


 

CIVIL
REVISION APPLICATION No. 123 of 2004
 

 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			 it is to be circulated to the civil judge ?
		
	

 

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

 

S
K PATEL, CUSTODIAN BHAGWATI KRUPA CO. HSG. SOC. - Petitioner(s)
 

Versus
 

PRAHALATBHAI
MOTIRAM ANASANI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIRISH JOSHI for
Petitioner(s) : 1, 
MR GIRISH D BHATT for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/08/2008 

 

ORAL
JUDGMENT

RULE.

Mr.G.D. Bhatt, learned advocate waives the service of notice of rule
on behalf of the respondent No.1 who is main contesting party.

Present
application is filed by the applicant ? original applicant for
substitution of the original applicant and to amend the cause title
of the main Revision Application by incorporating the name of one
Babubhai S. Patel, Junior Officer of Gujarat State Cooperative
Housing Finance Corporation Limited as custodian of the society in
place of the then custodian Shri Shamlabhai Kalidas Patel.

Mr.Bhatt,
learned advocate appearing on behalf of the respondent has
submitted that in the facts and circumstances of the case and in
view of the changed circumstances, he has no objection if the
prayer in terms of para 13[A] is granted.

In
view of the above and in the facts and circumstances of the case,
application is allowed. Prayer in terms of para 13 [A] is granted.
Rule is made absolute accordingly. In the facts and circumstances of
the case, there shall be no order as to costs.

[M.R.

SHAH, J.]

rafik

   

Top