Gujarat High Court Case Information System
Print
CA/12008/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 12008 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8538 of 1997
=========================================================
SUKETU
CO OPERATIVE HOUSING SOCIETY LTD - Petitioner(s)
Versus
PADMABEN
GOVINDBHAI PATEL & 11 - Respondent(s)
=========================================================
Appearance :
MR
AJ PATEL for Petitioner(s) : 1,
None for Respondent(s) : 1 - 7.
MR
JAYESH M PATEL for Respondent(s) : 8, 8.2.1, 8.2.2, 8.2.3,8.2.4-9.
-
for Respondent(s) : 10,
MR MC BHATT for Respondent(s) : 10,
MS
TRUSHA K PATEL for Respondent(s) : 11 -
12.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 21/10/2010
ORAL
ORDER
1.
By way of this application, the applicant has prayed to permit the
applicant to substitute itself in place of respondents nos. 1 to 7,
who are the petitioners in the captioned petition.
2. Heard
learned counsel for the respective parties and perused the reply
filed by the respondents. In view of the fact that the applicant is
interested in the property in question and in order to avoid any
multiplicity of litigation or advantage/ disadvantage to either side,
in the interest of justice and subject all the contentions raised in
the reply with respect to delay, the application is granted in terms
of para 14(a) (b]. Office to amend the cause title of the captioned
petition accordingly.
3. The
application stands disposed of accordingly. Registry is directed to
list main matter for hearing on 25.11.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top