Gujarat High Court Case Information System
Print
SCA/1000620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10006 of 2008
==========================================
CHAMPAKLAL
GULABDAS RAMANANDI & 1 - Petitioner(s)
Versus
THE
TRUSTEES OF RADHAKRISHNA MANDIR-BHAGUBHAI G MISTRI & 2 -
Respondent(s)
==========================================
Appearance
:
MR NV
GANDHI for Petitioner(s) : 1 - 2.
None for
Respondent(s) : 1 - 3.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/11/2008
ORAL
ORDER
By
way of this petition under Article 227 of Constitution of India the
petitioners have prayed for an appropriate writ, order or direction
quashing and setting aside the order dated 15/02/2007 passed by the
learned 2nd Additional District Judge, Vyara, District
Surat below Exh. 34 in Civil Miscellaneous Appeal No. 7/2005 and to
restore the order dated 17/01/2005 passed by the learned Joint Civil
Judge (Junior Division), Bardoli below Exh. 5 in Regular Civil Suit
No. 124/2004.
In
view of the order passed by the Division Bench of this Court dated
20/10/2008 in Letters Patent Appeal No. 49/207 with Civil Application
No. 1174/2007, the present Special Civil Application deserves
dismissal and is accordingly dismissed.
(M.R.
SHAH, J.)
siji
Top