Gujarat High Court Case Information System
Print
CA/6856/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 6856 of 2010
In
CIVIL
APPLICATION No. 10678 of 2009
In
SPECIAL CIVIL APPLICATION No. 630 of 1999
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
======================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
======================================
LEKHRAJ
MAGANJI VESTA - DHOBI - Petitioner
Versus
SHYAM
SUNDER CHHOTALAL NANDI & 2 - Respondents
======================================
Appearance :
MR
BS PATEL for the Petitioner.
MR NS DESAI for Respondent(s) : 1,
MR
VD PARGHI for Respondent(s) : 2,
None for Respondent(s) : 3,3.2.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
JUDGMENT
1. Rule.
Mr. Desai, learned advocate waives service of notice of Rule on
behalf of respondent No.1 and Mr.V.D.Parghi, learned advocate waives
service of notice of Rule on behalf of respondent No.2.
2. The
present application has been preferred by the applicant herein to
substitute the name and address of legal heir and representative of
Opponent No.3 as stated in Para-3.
3. Having
heard the learned advocates appearing on behalf of the respective
parties, prayer in terms of para 5(B) is granted. Registry is
directed to amend the cause title in the main application
accordingly. Rule is made absolute to the aforesaid extent. No costs.
[M.R.SHAH,J]
*dipti
Top