Gujarat High Court Case Information System
Print
SCA/5625/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5625 of 2010
=========================================================
BABUBHAI
CHHOTUBHAI PATEL & 3 - Petitioner(s)
Versus
PRAVINBHAI
HIRALAL TOPIWALA PARTNER OF M.M.SILK MILLS - Respondent(s)
=========================================================
Appearance :
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 4.
MS SHAILI A KAPADIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 10/05/2010
ORAL
ORDER
1. Heard
learned Advocate Mr. Thakkar for the petitioners plaintiffs of
Summary Suit No. 5 of 2005, who filed the suit on 20.04.2005 and
thereafter moved an application Exh.89 on 04.07.2009 seeking an
amendment and that too a material amendment in the amount which is
claimed in the suit.
2. The
learned Judge has rightly rejected the application. This Court finds
no substance in the petition. Hence, it is dismissed.
3. At
the request of leaned Advocate for the petitioners, it is clarified
that non-entertainment of this petition will not prejudice the
petitioners herein to pursue the suit in accordance with law.
(RAVI
R. TRIPATHI, J.)
jani
Top