Gujarat High Court High Court

Suryakant vs Parikh on 17 February, 2011

Gujarat High Court
Suryakant vs Parikh on 17 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9162/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9162 of 2010
 

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

 

SURYAKANT
VITTHALBHAI TAMBOLI - Petitioner(s)
 

Versus
 

PARIKH
ASSOCIATES & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAV A MEHTA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
NOTICE SERVED
for Respondent(s) : 1 - 2. 
MR UDAYAN P VYAS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/02/2011 

 

 
 
ORAL
ORDER

1. This
petition is filed against the order dated 9.8.2007, passed below
Exhibit-25 and order dated 18.6.2010, below Exhibit-32, which is
review application, by the learned Civil Judge, (S.D.), Vadodara, in
Special Civil Suit No. 466 of 2003, whereby the petitioners herein-
original defendant Nos. 1/1 to 1/5 were ordered to be deleted.

2. The
Trial Court vide order dated 09.08.2007, below Exhibit-25 deleted the
names of the present petitioners as original defendants.

3. I
have gone through the order under challenge and the documents annexed
thereon. It is required to be noted that the suit is filed by the
plaintiffs and they are the best persons to join the necessary
defendants. If no prayer is made against the present petitioners,
they cannot be party to the proceedings. According to the trial Court
the documents and deed were completed in the year 2003. Therefore, I
am of the view that no case is made out in this petition. Hence, the
same is dismissed. Notice is discharged with no order as to costs.

(K.S.JHAVERI,J.)

pawan

   

Top