Gujarat High Court Case Information System
Print
MCA/308/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 308 of 2010
=========================================================
ARBUDA
BUILDERS THRO. SOLE PROPRIETOR CHAUDHAR - Applicant(s)
Versus
AZIZ
M.BANDI & 1 - Opponent(s)
=========================================================
Appearance
:
MR
KIRIT I PATEL for
Applicant(s) : 1,
MR KG SUKHWANI for Opponent(s) : 1,
None for
Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/02/2010
ORAL
ORDER
By
way of this application, the applicant has prayed for reviewing and
recalling the order dated 18th December 2009 passed by
this Court in Misc. Civil Application
No.3266 of 2009 in Special Civil
Application No.6823 of 2005 and further for quashing and
setting aside the same.
The
present application is preferred by the applicant who was not at all
a party in the aforesaid Misc. Civil
Application as well as in the main petition. Therefore, in my
opinion, it will not be appropriate to entertain this application
for reviewing or recalling the said order. No interference is called
for at the hands of this Court and, therefore, the present
application is required to be rejected.
In
view of aforesaid, the present application is hereby rejected with
no order as to costs. It will, however, be open for the applicant to
challenge the said order by which the applicant is affected before
the appropriate forum.
The
affidavit-in-reply tendered
today by the learned
advocate for the opponent-orig. petitioner
is taken on record.
(K.S.
Jhaveri, J)
Aakar
Top