Gujarat High Court High Court

Manharbhai vs Rule on 16 April, 2010

Gujarat High Court
Manharbhai vs Rule on 16 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/579/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 579 of 2010
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

MANHARBHAI
RATILAL BACHKANI WALA & 5 - Applicant(s)
 

Versus
 

KESHUBHAI
MOHANBHAI PATEL & 6 - Opponent(s)
 

=========================================
 
Appearance : 
MR
DC DAVE for
Applicant(s) : 1 - 6.                                          
                               MR MEHUL S SHAH for Opponent(s) :
1 
None for Opponent(s) : 2 -
7. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/04/2010 

 

 
 


 

ORAL
JUDGMENT

1. RULE.

Shri Mehul Shah, learned advocate waives service of notice of
rule on behalf of contesting opponent no. 1.

2. With
the consent of the learned advocates appearing on behalf of the
respective parties, the present application is taken up for final
hearing today.

3. The
present application has been preferred by the applicants-original
respondents nos. 1 to 6 to review/recall and/or modify the order
passed by this Court dated 01/09/2008 in Special Civil Application
No. 10858/2008 to the extent that instead of four release deed not
to be tentatively exhibited it should be eleven release deeds and
one declaration as they are viewed to be insufficiently stamped.

4. Having
heard Shri Dhaval Dave, learned advocate appearing on behalf of the
applicants and Shri Mehul Shah, learned advocate appearing on behalf
of the contesting opponent no. 1, the order passed by this Court
dated 01/09/2008 in Special Civil Application No. 10858/2008 is
hereby modified to the extent that in place of “except four
release deeds” mentioned in paragraph 8 it should be read as
“except eleven release deeds produced at Mark 165/11 to Mark
165/16, Mark 165/19, 165/22, 165/25, 165/28, 165/31 and the
declaration produced at Mark 165/38”.

5. With
this, the present application is allowed. Rule is made absolute to
the aforesaid extent. No cost.

6. Registry
is directed to issue fresh order accordingly.

(M.

R. SHAH, J.)

siji

   

Top