Gujarat High Court
Patel vs Learned on 15 February, 2011
Gujarat High Court Case Information System
Print
CRA/62/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 62 of 2011
=========================================================
PATEL
MANIBHAI MOHANBHAI & 3 - Applicant(s)
Versus
THE
SARVODAYA NAGRIK SAHAKARI BANK LTD & 9 - Opponent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Applicant(s) : 1 - 4, 4.2.1, 4.2.2, 4.2.3, 4.2.4,4.2.5 MR SURESH M
SHAH for Applicant(s) : 1 - 4, 4.2.1, 4.2.2, 4.2.3, 4.2.4,4.2.5
MR.HIREN M MODI for Opponent(s) : 1,
None for Opponent(s) : 2
- 10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 15/02/2011
ORAL
ORDER
Learned
advocate Mr.S.M.Shah for petitioners seeks permission to correct the
name of respondent No.2 as ‘Rajendra Constructions’ instead of
‘Rajendra Enterprise.
Permission
is granted. Petitioners to carry out the amendment on or before
18.2.2011.
Considering
the submissions, issue Notice returnable on 7.3.2011.
Meanwhile,
ad-interim relief in terms of Para.7(b) is granted. It is further
directed that registered sale deed, if any, is executed between
judgment debtor and respondent No.10, it will be subject to rights
and objections of present applicant.
[
H.K.RATHOD, J. ]
(vipul)
Top