Gujarat High Court
Doshi vs R on 8 August, 2008
Bench: K.M.Thaker
SCA/27517/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 27517 of 2007 ========================================================= DOSHI CHEMICALS - Petitioner(s) Versus R P PATEL & 1 - Respondent(s) ========================================================= Appearance : MR DIPAK C RAVAL for Petitioner(s) : 1, MR DS VASAVADA for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 08/08/2008 ORAL ORDER
Mr.
Raval, learned advocate submits that now the respondent No.2 is under
liquidation. He, therefore, seeks leave to implead the Official
Liquidation as respondent No.3.
Leave
to amend is granted. Amendment to be carried out on or before
12.8.2008. After the amendment is carried out, issue NOTICE to
respondent No.3, returnable on 29.8.2008.
(K.M.THAKER,
J.)
ynvyas