Gujarat High Court Case Information System
Print
CA/6727/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6727 of 2008
In
SPECIAL
CIVIL APPLICATION No. 3574 of 2008
=========================================================
SWATI
M PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance :
MR
RAJESH K SAVJANI for Petitioner(s) : 1,
MR
SATYAM CHHAYA AGP for Respondent(s) : 1 - 2.
MR DG SHUKLA for
Respondent(s) : 3,
MR VAIBHAV A VYAS for Respondent(s) : 4,
MR
PARESH UPADHYAY for Respondent(s) : 5,
MR SHALIN N MEHTA for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/06/2008
ORAL
ORDER
Heard
learned counsel for the parties.
This
Civil Application is filed with a prayer to allow this application by
permitting the applicant to add paragraph No.14-A to 14-F in the
captioned Special Civil Application No.3574 of 2008 and also to
permit the applicant to join opponent Nos.5 and 6 as party
respondents in Special Civil Application.
In
support of the prayer for amendment, necessary averments and
submissions are made by learned counsel for the applicant.
Mr.Paresh
Upadhya, learned counsel for the respondent No.4, submits that his
name is wrongly shown that he appears for respondent No.5, who is not
even a party.
Considering
the facts and circumstances of the case, this Civil Application for
amendment of Special Civil Application is allowed in terms of prayer
3(A) and 3(B). Necessary amendment be carried out forthwith.
The
Office is directed to place main Special Civil Application No.3574 of
2008 is ordered to be heard on 15.7.2008.
(ANANT
S. DAVE, J.)
*pvv
Top