Gujarat High Court High Court

Appearance : vs Unknown on 1 July, 2008

Gujarat High Court
Appearance : vs Unknown on 1 July, 2008
Bench: D.A.Mehta And H.B.Antani, H.B.Antani
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/2222/1999	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2222 of 1999
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE D.A.MEHTA 

 

 
HONOURABLE
MR.JUSTICE H.B.ANTANI
 
 
=========================================================


 
	  
	 
	  
		 
			 

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 ?
		
	

 

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


 

RADHESHYAM
T AGRAWAL 

 

Versus
 

M.S.
THANVI DESIGNATED AUTHORITY 

 

=========================================================
 
Appearance : 
MR SN SOPARKAR, learned Senior Advocate with MS
VAIBHAVI PARIKH learned advocate for Petitioner. 
MR MANISH R BHATT
for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

This petition
challenges order dated 15.02.99 whereunder declaration made by the
petitioner under Kar Vivadh Samadhan Scheme, 1998 [KVSS] came to be
rejected by the respondent.

It is an accepted
position between the parties that except for the fact of the
petitioner being different, all other facts are identical to those
narrated in Special Civil Application No. 2221 of 1999 filed by
Kailash T. Agrawal v/s M.S. Thanvi, Designated Authority, which we
have disposed of today. Hence, it is not necessary to set out the
facts and contentions in detail.

In the
circumstances, for the reasons recorded in the judgment of even date
rendered by this Court in Special Civil Application No. 2221 of 1999
filed by Kailash T. Agrawal v/s M.S. Thanvi, Designated Authority,
this petition is rejected. Rule is discharged. There shall be no
order as to costs.

 


 


 


							[D.A.MEHTA,
J.]
 


 


 


mathew						[H.B.ANTANI,
J.]