Gujarat High Court High Court

Bhupendrabhai vs State on 19 June, 2008

Gujarat High Court
Bhupendrabhai vs State on 19 June, 2008
Author: Y.R.Meena,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/6697/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 6697 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1157 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 5534 of 2006
 

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


 

BHIKHAJI
RAVAJI THAKOR-THR'PAHVINABEN 

 

BHUPENDRABHAI
SHAH & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THR' SECRETARY & 7 - Respondent(s)
 

======================================
 
Appearance : 
MR YATIN OZA,
Sr. Counsel with MR BP GUPTA for Petitioner(s)
: 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.3.1,1.3.2 - 2, 2.2.1,2.2.2 - 3,
3.2.1, 3.2.2,3.3.1 GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6,
3.2.7, 3.2.8, 3.2.9, 3.2.10,3.2.11 - 7. 
- for Respondent(s) :
0.0.0  
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

					Date
: 19/06/2008 

 

ORAL
ORDER

Heard
learned Counsel Mr. Yatin Oza on the amendment application.

Considering
the submissions, he is permitted to implead Gujarat Housing Board,
Pragatinagar, Ahmedabad, through the Commissioner, as party
respondent No.9 and to substitute prayer clause 15(A) in the main
petition. He is directed to carry out these amendments by
incorporating the same in the main petition and submit fresh typed
memo of petition within two days.

The
main matter be listed on 25.6.2008, if the amendment is carried out
as directed.

Civil
Application for amendment stands allowed.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

*/Mohandas

Date:23.6.2008

After
signing of the order, Mr. Yatin Oza states that something had
remained omitted in the order. According to Mr. Oza, there was
direction that if the amendment is carried out, issue notice to the
newly added respondent and direct service was also permitted.

Considering
the above, issue notice to the newly added respondent No.9,
returnable by 25.6.2008. Direct service permitted.

List
it on 25.6.2008.

(Y.R.

Meena, C.J.)

(J.C.

Upadhyaya, J.)

   

Top