Gujarat High Court Case Information System
Print
CA/8064/2008 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 8064 of 2008
In
CIVIL
REVISION APPLICATION No. 123 of 2004
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 ?
=========================================================
S
K PATEL, CUSTODIAN BHAGWATI KRUPA CO. HSG. SOC. - Petitioner(s)
Versus
PRAHALATBHAI
MOTIRAM ANASANI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SHIRISH JOSHI for
Petitioner(s) : 1,
MR GIRISH D BHATT for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/08/2008
ORAL
JUDGMENT
RULE.
Mr.G.D. Bhatt, learned advocate waives the service of notice of rule
on behalf of the respondent No.1 who is main contesting party.
Present
application is filed by the applicant ? original applicant for
substitution of the original applicant and to amend the cause title
of the main Revision Application by incorporating the name of one
Babubhai S. Patel, Junior Officer of Gujarat State Cooperative
Housing Finance Corporation Limited as custodian of the society in
place of the then custodian Shri Shamlabhai Kalidas Patel.
Mr.Bhatt,
learned advocate appearing on behalf of the respondent has
submitted that in the facts and circumstances of the case and in
view of the changed circumstances, he has no objection if the
prayer in terms of para 13[A] is granted.
In
view of the above and in the facts and circumstances of the case,
application is allowed. Prayer in terms of para 13 [A] is granted.
Rule is made absolute accordingly. In the facts and circumstances of
the case, there shall be no order as to costs.
[M.R.
SHAH, J.]
rafik
Top