Gujarat High Court High Court

Tarlikaben vs State on 26 February, 2010

Gujarat High Court
Tarlikaben vs State on 26 February, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2278/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 2278 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8478 of 1990
 

 
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 ?
		
	

 

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

 

TARLIKABEN
WD/O SAMIR MAHENDRAPRASAD TRIPATHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA M PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.3.1, 1.3.2, 1.3.3, 1.3.4,1.3.5  
MR
M.R. MENGDE, ASST.GOVERNMENT PLEADER for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/02/2010 

 

ORAL
JUDGMENT

RULE.

Mr.M.R. Mengde, learned Assistant
Government Pleader waives the service of notice of rule on
behalf of the respondent.

With
the consent of the learned advocates appearing on behalf of the
respective parties and in the facts and circumstances of the case,
present application is taken up for final hearing today.

By
way of this application the applicants original petitioners
have prayed for appropriate order permitting them to amend the main
Special
Civil Application by adding paragraph Nos.6(1) to
6(20), ground Nos.XVI to XXV and prayer clause Nos.B1 to B3.

Having
heard the learned advocates appearing on behalf of the respective
parties and subject to filing Affidavit-in-reply by the respondent
to the amended petition and without prejudice to the rights and
contentions of the respective parties and without treating anything
admitted by the respondent with respect to amended petition,
present application is partly allowed and the applicants are
permitted to amend the main Special
Civil Application by adding paragraph Nos.6(1) to
6(20), ground Nos.XVI to XXV only and the applicants are permitted
to add prayer clause Nos.B1 to B3 in the main Special
Civil Application subject to keeping the question
with respect to limitation, delay and laches etc. open and keeping
the question with respect to locus of the petitioners to challenge
the order passed by the authority dtd.8/12/1988 open. The
petitioners to supply memo of amended petition within a period of
three weeks from today. Rule is made absolute to the aforesaid
extent.

[M.R.

SHAH, J.]

rafik

   

Top