Gujarat High Court Case Information System
Print
SCA/14492/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14492 of 2005
==============================================================
MUKESHBHAI
NANUBHAI DESAI - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
==============================================================
Appearance
:
MS
SUDHA R GANGWAR for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/09/2005
ORAL
ORDER
On
6th September 2005 this Court passed the following order:
?SMrs Sudha R. Gangwar,
learned counsel for the petitioner seeks permission to withdraw the
petition in view of the fact that the order of amalgamation is
already passed and to challenge those proceedings before the
appropriate forum. Permission granted. Petition stands disposed of as
withdrawn.
It is observed that it will
be open for the petitioner to challenge the amalgamation proceedings
before the appropriate forum. However, it is clarified that this
Court has not examined the question as to whether the court can
examine the order of amalgamation or not.??
Immediately
after the same the present petition has been filed. Today adjournment
is sought on behalf of Mrs. Sudha Gangwar. At her request the matter
is adjourned to 23rd September 2005. No adjournment shall
be granted on the next date.
[K.S.
JHAVERI, .]
ar
Top