Gujarat High Court High Court

C vs Shrimali on 11 November, 2011

Gujarat High Court
C vs Shrimali on 11 November, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5215/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 5215 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3082 of 2008
 

 
 
=========================================================

 

C
S HOTELS PVT LTD & 1 - Petitioner(s)
 

Versus
 

SHRIMALI
BHARATKUMAR BALDEVBHAI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SACHIN D VASAVADA for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1 ?  7.
 

MS. NISHA
PARIKH, AGP for Respondent :
7 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 26/08/2008  
 
ORAL ORDER

The
applicants have preferred this application with a request to permit
amendment in the petition so as to add para 4.5 in the memo of the
petition. This court (Coram: Hon’ble Mr. Justice Anant S. Dave)
admitted the civil application by order dated 29.4.2008 and rule was
made returnable on 25th June, 2008. The cause list shows
that the notice of rule has been served on the respondents, however,
noone has entered appearance on behalf of the respondent Nos.1 to 6
and the respondents No.1 to 6 are also not present in the court. Ms.
Nisha Parikh, learned AGP appears for the respondent No.7. She has no
objection if the applicants are permitted to amend the petition as
prayed for. Considering the fact that the petition is pending at
notice stage and the applicants want to amend the petition, the
request is granted. The petitioners are permitted to add para 4.5 in
the memo of the petition being special civil application No.3082 of
2008. The petitioners shall carry out the necessary amendment on or
before 29th August, 2008 and serve the copy of the amended
memo to the respondents. It will be open to all the respondents to
file affidavit dealing with the said para 4.5 i.e. the amended part
of the petition.

With
the aforesaid clarification, present application is allowed. Rule
made absolute to the aforesaid extent. No order as to costs.

[K.M.Thaker,
J.]

kdc

   

Top