Gujarat High Court High Court

Pragnesh vs M/S on 17 February, 2011

Gujarat High Court
Pragnesh vs M/S on 17 February, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1765/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 1765 of 2011
 

In


 

FIRST
APPEAL No. 5099 of 2010
 

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

 

PRAGNESH
BHOGILAL SHAH - Petitioner(s)
 

Versus
 

M/S
ISHVARYA APARTMENTS PVT LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
NITA PANDIT FOR MR AR GUPTA
for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR MJ PARIKH
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/02/2011 

 

ORAL
ORDER

Rule,
Mr.M.J.Parikh, learned counsel appears and waives service of notice
of Rule for respondent No.3.

Ms.Nita Pandit, learned
advocate for Mr.A.R.Gupta, learned advocate for the petitioner
states that so far as this application is concerned, only respondent
No.3 is the proper party and the applicant does not seek any relief
qua respondents No.1 and 2 and the same may be deleted. Permission
is granted so far as this civil application is concerned.

This
application is filed to amend the name of respondent No.3 from
M/s.Vasupujya Developers Pvt.Ltd. to M/s.Faith Ecospace Private
Ltd. Mr.M.J.Parikh, learned counsel representing the respondent No.3
has no objection if the amendment in the name of the respondent No.3
is made.

Resultantly, the relief as
prayed for in paragraph 4(A) is granted.

Rule is made absolute.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top