Gujarat High Court Case Information System
Print
CA/845/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 845 of 2011
In
CIVIL
REVISION APPLICATION No. 167 of 2010
=========================================================
HARESH
SUNDARLAL GOHEL - Petitioner(s)
Versus
GHASHYAMBHAI
KANTILAL JANI & 5 - Respondent(s)
=========================================================
Appearance
:
MR
NS SHETH for
Petitioner(s) : 1,
MR BJ TRIVEDI for Respondent(s) : 1 - 2,
4,
None for Respondent(s) : 3, 5, 5.2.1, 5.2.2, 5.2.3, 5.2.4,
5.2.5,5.2.6 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/01/2011
ORAL
ORDER
Leave
to amend.
Present
application has been filed for correcting name of Respondent No.3 and
also for deleting name of Respondent No.3 from cause title as she has
expired and for showing Respondent No.4 as the heir of Respondent
No.3.
Heard
Mr.N.S.Sheth, learned advocate for the applicant and Mr.B.J.Trivedi,
learned advocate for opponents.
Having
considered the submissions made by learned advocates, present
application deserves to be allowed and it is allowed in terms of
prayer made in para 3 (A) and (B).
The
present application stands disposed of accordingly.
Learned
advocate for the applicant is directed to carry out necessary
amendment within a week.
Main
matter i.e. Civil Revision Application No.167 of 2010 to be placed on
board on 04.02.2011.
(RAJESH
H SHUKLA, J.)
Amit
Top