Gujarat High Court High Court

Taluka vs Mohan on 12 January, 2010

Gujarat High Court
Taluka vs Mohan on 12 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/187/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 187 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12030 of 2009
 

 
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 ?
		
	

 

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

 

TALUKA
DEVELOPMENT OFFICER - Petitioner(s)
 

Versus
 

MOHAN
MORARBHAI AHIR & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1,
 

MR
SANJAY D SUTHAR for Respondent Nos.1-8
 

MR
NIKUNT RAVAL AGP for Respondent No.9
 

MR
SV PARMAR for Respondent
No.12 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/01/2010 

 

 
ORAL
JUDGMENT

RULE. Mr.Sanjay D.

Suthar, learned advocate waives the service of notice of rule on
behalf of the respondent Nos.1 to 8, Mr.Nikunt Rawal, learned AGP
waives the service of notice of rule on behalf of the respondent
No.9 and Mr.S.V. Parmar, learned advocate waives the service of
notice of rule on behalf of the respondent No.12.

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

Present application has
been filed by the applicant original respondent No.3 for
appropriate order to extend the time limit to complete the inquiry
and submit the report as ordered by this Court vide order
dtd.16/12/2009.

Considering the
averments in the application and unconditional apology and subject
to payment of cost to be paid by the applicant deponent
personally, which is quantified at Rs.5000=00 (which the applicant
has agreed to deposit) to be deposited with the Registry of this
Court within a period of one week from today, time to complete the
inquiry and submit the report as ordered by this Court vide order
dtd.16/12/2009 is hereby extended upto 24/1/2010. Now, the report to
be submitted on the next date of hearing of the main Special Civil
Application No.12030 of 2009 i.e. on 25/1/2010. Registry is
directed to notify main petition being Special Civil
Application No.12030 of 2009 on 25/1/2010. Rule is made absolute
accordingly.

[M.R.

SHAH, J.]

rafik

   

Top