Gujarat High Court Case Information System
Print
SCA/8653/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8653 of 2008
=========================================================
MAHESHBHAI
DAHYABHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
TUSHAR MEHTA for
Petitioner(s) : 1,
MR APURVA DAVE, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/06/2008
ORAL
ORDER
On
request made by learned advocate Mr.Mehta, permission was granted to
move the matter for urgent circulation at 2.15 p.m. The papers are
received from the Registry.
2. Learned
advocate Mr.Mehta is granted permission to amend the petition.
Amendment shall be carried out during the course of a day.
3. Heard
learned advocate Mr.Mehta.
4. The
contentions raised by Mr.Mehta in this petition are identical to that
of the contentions raised in Special Civil Application No.1870 of
2006. These contentions are decided by this Court by judgment and
orders dated 4.9.2006 and 6.9.2006 (Coram : Honourable Mr.Justice
Akil Kureshi) in group of petitions being Special Civil Application
No.1870 of 2006 with Special Civil Application No.1832 of 2006 and
allied matters. For the reasons recorded by learned Judge in a well
considered judgment running into 117 pages answering every
contentions of the petitioner, this Court finds no reason to take a
different view. Hence, this petition fails and the same is
dismissed.
(Ravi
R.Tripathi,J)
pathan
Top