Gujarat High Court High Court

Mukesh vs Pravinsinh on 15 January, 2010

Gujarat High Court
Mukesh vs Pravinsinh on 15 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/206/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 206 of 2010
 

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

 

MUKESH
SHANTILAL SHAH - Petitioner(s)
 

Versus
 

PRAVINSINH
NARANJI VADHER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KAKKAD for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 15/01/2010 

 

 
 
ORAL
ORDER

1. I
have heard Mr. R.C. Kakkad, learned counsel for the petitioner. It is
submitted that the impugned order has been passed without taking into
consideration the relevant provisions of law enunciated in (i) K.
Puttaraju V/s. A. Hanumegowda, (2008)9 SCC 667, (ii)
Maganlal Son of Kishanlal Godha V/S. Nanasaheb Son of Udhaorao
Gadewar, (2008) 13 SCC 758, (iii) Surender Kumar Sharma
V/s. Makhan Singh, (2009)10 SCC 626 and (iv) Sampath
Kumar V/s. Ayyakannu & Another, AIR 2002 SC 3369.

2. It
is further submitted that an earlier application for amendment of the
plaint has been allowed but the present application seeking to amend
the plaint by bringing on record subsequent events has been rejected
by the impugned order.

3. Notice
returnable on 15th
February, 2010.

Ad-interim-relief
in terms of paragraph No.26(B) is granted, till then.

(Smt. Abhilasha Kumari, J.)

Safir

   

Top