Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Gujarat High Court

L H Of Dced Umedbhai Zaverbhai Patel ... vs Jethabhai Zaverbhai Patel on 30 August, 2018

Author: N.V.Anjaria

Bench: N.V.Anjaria

             C/SCA/13141/2018                              ORDER




         IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
          R/SPECIAL CIVIL APPLICATION NO. 13141 of 2018
==========================================================
    L H OF DCED UMEDBHAI ZAVERBHAI PATEL MADHUBEN WD/O
     UMEDBHAI ZAVERBHAI PATEL MADHUBEN WD/O UMEDBHAI
                             Versus
                   JETHABHAI ZAVERBHAI PATEL
==========================================================
Appearance:
MR SP MAJMUDAR(3456) for the PETITIONER(s) No. 1,1.1,1.2,1.3
for the RESPONDENT(s) No. 1,2
==========================================================
 CORAM: HONOURABLE MR.JUSTICE N.V.ANJARIA

                                Date : 30/08/2018
ORAL ORDER

Assailing the impugned order whereby the court below has granted the application of the plaintiff filed under Order VI Rule 17, learned advocate for the petitioner submits that the suit was filed subsequent to the amendment in the Code of Civil Procedure in the year 1999 whereby the proviso was added to Order VI Rule 17 so as to restrain the power of the court concerned to consider the request of amendment. It was next submitted that the issues were already framed in the suit and that the application below Exhibit 33 for amendment was filed after three months from the date of framing of the issues. It was thirdly submitted that the trial has commenced. Learned advocate with reference to the proposition of law laid down more particularly in para 19 in Vidyabhai vs. Padmalatha [(2009) 2 SCC 409] submitted that the court could be said to be lacking any jurisdiction in granting the amendment in the facts and circumstances obtaining in the case.

Notice returnable on 11.9.2018.

(N.V.ANJARIA, J) C.M. JOSHI Page 1 of 1