Gujarat High Court Case Information System
Print
CA/1765/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 1765 of 2011
In
FIRST
APPEAL No. 5099 of 2010
=========================================================
PRAGNESH
BHOGILAL SHAH - Petitioner(s)
Versus
M/S
ISHVARYA APARTMENTS PVT LTD & 2 - Respondent(s)
=========================================================
Appearance
:
MS
NITA PANDIT FOR MR AR GUPTA
for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
MR MJ PARIKH
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/02/2011
ORAL
ORDER
Rule,
Mr.M.J.Parikh, learned counsel appears and waives service of notice
of Rule for respondent No.3.
Ms.Nita Pandit, learned
advocate for Mr.A.R.Gupta, learned advocate for the petitioner
states that so far as this application is concerned, only respondent
No.3 is the proper party and the applicant does not seek any relief
qua respondents No.1 and 2 and the same may be deleted. Permission
is granted so far as this civil application is concerned.
This
application is filed to amend the name of respondent No.3 from
M/s.Vasupujya Developers Pvt.Ltd. to M/s.Faith Ecospace Private
Ltd. Mr.M.J.Parikh, learned counsel representing the respondent No.3
has no objection if the amendment in the name of the respondent No.3
is made.
Resultantly, the relief as
prayed for in paragraph 4(A) is granted.
Rule is made absolute.
(J.C.UPADHYAYA,
J.)
(binoy)
Top