Gujarat High Court High Court

Babubhai vs Pravinbhai on 10 May, 2010

Gujarat High Court
Babubhai vs Pravinbhai on 10 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5625/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5625 of 2010
 

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


 

BABUBHAI
CHHOTUBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

PRAVINBHAI
HIRALAL TOPIWALA PARTNER OF M.M.SILK MILLS - Respondent(s)
 

=========================================================
Appearance : 
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 4. 
MS SHAILI A KAPADIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 10/05/2010 

 

ORAL
ORDER

1. Heard
learned Advocate Mr. Thakkar for the petitioners plaintiffs of
Summary Suit No. 5 of 2005, who filed the suit on 20.04.2005 and
thereafter moved an application Exh.89 on 04.07.2009 seeking an
amendment and that too a material amendment in the amount which is
claimed in the suit.

2. The
learned Judge has rightly rejected the application. This Court finds
no substance in the petition. Hence, it is dismissed.

3. At
the request of leaned Advocate for the petitioners, it is clarified
that non-entertainment of this petition will not prejudice the
petitioners herein to pursue the suit in accordance with law.

(RAVI
R. TRIPATHI, J.)

jani

   

Top