Gujarat High Court High Court

=========================================Appearance vs Unknown on 27 September, 2011

Gujarat High Court
=========================================Appearance vs Unknown on 27 September, 2011
Author: K.M.Thaker, Mr.Justice G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2508/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2508 of 2011
 

In


 

CIVIL
APPLICATION No. 6115 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5141 of 2007
 

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

SARJITKAUR
WD/O HARMINDERSINH S MATYANA & OTHERS 

 

Versus
 

LAXMANSINH
AMARSINH SOLANKI AND OTHERS 

 

=========================================Appearance
: 
MR YATIN
SONI for
the Applicants  
None for Opponent(s) : 1, 4, 
MS MAYA DESAI, for
Opponent No.2
 

MR
VIBHUTI NANAVATI for Opponent(s) : 3, 
MR HB SINGH for Opponent(s)
: 5, 
MR KK NAIR for Opponent(s) :
6, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 27/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.M.THAKER)

1. In
view of the order passed in Civil Application No.5636 of 2010,
proceedings of present application are restored to file. Accordingly,
the application is taken- up for consideration.

2. Learned
advocate Mr. Soni appearing for the applicants requested for
permission to amend the memo of application so as to incorporate
necessary averments explaining the reasons for not attending the
proceedings, when Civil Application No.6115 of 2008 was taken up for
hearing and also to incorporate appropriate averments to state that
the applicants have filed a further/ additional affidavit in support
of the relief prayed for in Civil Application No.6115 of 2008. By
virtue of the proposed amendment, the applicants also seek to amend
the prayer clause so as to substitute the word ‘restore’ with word
‘recall’. Since the application is yet not admitted, learned
advocate has sought permission for appropriate amendment by way of
draft amendment. The request as prayed for is granted. The applicants
are permitted to carry out the amendment as per the request so as to
add appropriate averments by way of additional paragraph 12-A in the
memo of application. The applicants are also permitted to effect
appropriate amendment in the prayer clause to substitute the word
‘restore’ by the word ‘recall’. The amendment to be carried out in
due course. The applicants are also permitted to make appropriate
amendment so far as opponent No.2 is concerned.

3. With
the above observation(s), present Misc. Civil Application is disposed
of.

(K.M.

THAKER, J.)

(G.B.

SHAH, J.)

omkar

   

Top