Gujarat High Court Case Information System
Print
CA/127/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 127 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13604 of
2008
======================================
KHODAJI
JAVANJI DARBAR - Petitioner
Versus
KIRITBHAI
RAMANLAL PATEL - Respondent
======================================
Appearance :
MR
JITENDRA M PATEL for the Petitioner.
None for Respondent(s) : 1,
1.2.1,1.2.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/01/2010
ORAL
ORDER
1. The
present Civil Application has been preferred by the applicant
original petitioner to amend the main petition by adding para
Nos.9(1) to 9(3) after paragraph No.9 in main Special Civil
Application No.13604 of 2008.
2. Having
heard Mr.Jitendra M. Patel, learned advocate appearing on behalf of
the applicant- original petitioner and though served, nobody appeared
on behalf of the respondents in main petition, the present
application is allowed. Prayer in terms of para 3(A) is hereby
granted with a liberty in favour of the respondents to file
affidavit-in-reply to the amended petition. The applicant to carry
out the amendment by 01/02/2010. With this, the present Civil
Application is disposed of.
[M.R.SHAH,J]
*dipti
Top