Gujarat High Court Case Information System
Print
CA/3384/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 3384 of 2011
In
SPECIAL
CIVIL APPLICATION No. 12522 of 2002
=========================================================
SAURASHTRA
CHEMICALS LIMITED - Petitioner(s)
Versus
VASHRAM
BHURA & 4 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
MR ASHISH H SHAH for Respondent(s) : 1 - 3.
MR
PS GOGIA for Respondent(s) : 4,
None for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/05/2011
ORAL
ORDER
Heard
learned Advocate Mr. Joshi for Nanavti Associates for applicant,
learned Advocate Mr. Mr. Nair appearing for Mr. Ashish H.
Shah,learned advocate for opponents No. 1 to 3, learned Advocate Mr.
PS Gogia for opponent NO.4 Contractor.
This
application is preferred by Saurashtra Chemicals Limited original
petitioner-present applicant with a prayer to modify order of this
Court dated 23.2.2011 by extending time for a further period of two
weeks to place on record details of heirs and legal representatives
of opponent no.5 by joining them as parties to main petition.
Considering
submissions made by both learned advocates and also considering
avermetns made in this application, order passed by this Court dated
23.2.2011 is modified to the effect that time to bring on record
heirs and legal representatives of respondent NO.5 in Special Civil
Application No. 12522 of 2002 is further extended for a period of
one month. Let within that period, this objection is to be removed
failing which matter will stand dismissed in default without
reference to this Court.
With
these observations and directions, this application is disposed of.
(H.K.
Rathod,J.)
Vyas
Top