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