Gujarat High Court High Court

Vikalp vs Union on 23 June, 2008

Gujarat High Court
Vikalp vs Union on 23 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8367/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8367 of 2008
 

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


 

VIKALP
TRUST - Petitioner(s)
 

Versus
 

UNION
OF INDIA - Respondent(s)
 

======================================
 
Appearance : 
MR
BHUSHAN OZA WITH MS.RENU R.SINGH for Petitioner(s) : 1, 
MR HARIN P
RAVAL for Respondent(s) : 1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
ORAL
ORDER

On
earlier occasion when the matter was heard for the first time i.e. on
20th June, 2008, it was not brought to our notice that the
cause of action arose at Delhi. This Court has no jurisdiction.

On
the above ground, the petition stands disposed of.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash