Gujarat High Court Case Information System Print SCA/206/2010 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 206 of 2010 ========================================================= MUKESH SHANTILAL SHAH - Petitioner(s) Versus PRAVINSINH NARANJI VADHER - Respondent(s) ========================================================= Appearance : MR RC KAKKAD for Petitioner(s) : 1, None for Respondent(s) : 1, ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 15/01/2010 ORAL ORDER
1. I
have heard Mr. R.C. Kakkad, learned counsel for the petitioner. It is
submitted that the impugned order has been passed without taking into
consideration the relevant provisions of law enunciated in (i) K.
Puttaraju V/s. A. Hanumegowda, (2008)9 SCC 667, (ii)
Maganlal Son of Kishanlal Godha V/S. Nanasaheb Son of Udhaorao
Gadewar, (2008) 13 SCC 758, (iii) Surender Kumar Sharma
V/s. Makhan Singh, (2009)10 SCC 626 and (iv) Sampath
Kumar V/s. Ayyakannu & Another, AIR 2002 SC 3369.
2. It
is further submitted that an earlier application for amendment of the
plaint has been allowed but the present application seeking to amend
the plaint by bringing on record subsequent events has been rejected
by the impugned order.
3. Notice
returnable on 15th
February, 2010.
Ad-interim-relief
in terms of paragraph No.26(B) is granted, till then.
(Smt. Abhilasha Kumari, J.)
Safir
Top