Gujarat High Court Case Information System
Print
SCA/250/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 250 of 2011
=========================================================
KANTABEN
BABULAL PATEL & 2 - Petitioner(s)
Versus
STATE
BANK OF SAURASHTRA - Respondent(s)
=========================================================
Appearance
:
MR
VB MALIK for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/03/2011
ORAL
ORDER
1. Leave
to amend the cause title so as to implead the Insurance Company and
the other opponents before the learned Tribunal i.e. the owner of the
vehicle involved in the accident etc. as party respondents with
present and complete address of all the respondents.
2. After
the amendment is carried out impleading all parties who were the
parties before the Tribunal and their correct and present address are
supplied to the office, notice to be issued to all respondents.
Notice to be made returnable after four weeks, the petitioner
will amend cause title and provide all details on or before 2nd
April, 2011.
(K.M.
Thaker, J.)
rakesh/
Top