Gujarat High Court High Court

Appearance: vs Mr Sk Patel For on 15 November, 2011

Gujarat High Court
Appearance: vs Mr Sk Patel For on 15 November, 2011
Author: K.G.Shah,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL REVISION APPLICATION No 1405 of 1993




     --------------------------------------------------------------
     JAYENDRA KALIDAS PANCHAL
Versus
     BABUBHAI KODARBHAI
     --------------------------------------------------------------
     Appearance:
          MR RF PATEL for Petitioner
          MR SK PATEL for Respondent No. 1


     --------------------------------------------------------------


CORAM : MR.JUSTICE K.G.SHAH
     Date of Order: 04/03/94


ORAL ORDER

Having heard Mr.R.F.Patel, learned advocate for
the petitioner. I think no case for interference with
the impugned order is made out. Mr.Patel contended that
once the respondent amends the plaint, the Small Causes
Court will cease to have jurisdiction to hear and decide
the suit. I think the contention is besides the point.
The petitioner obviously will have a right to file
additional written statement upon the amendment of the
plaint and then the petitioner can certainly contend that
in view of the amendment in the plaint, the court has
ceased to have jurisdiction over the matter and the court
shall decide that contention according to law.
Be that as it may, I do not think the impugned
order calls for any interference in revision u/s 115
C.P.Code. The CRA is summarily rejected.