Gujarat High Court Case Information System
Print
CA/180/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 180 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13142 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 ?
=========================================================
THAKAR
MANDIR TRUST - Petitioner(s)
Versus
MULJIBHAI
KANJIBHAI RATHOD & 5 - Respondent(s)
=========================================================
Appearance :
MR
ASHISH H SHAH for
Petitioner(s) : 1,
MR CL SONI for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 2,
None for Respondent(s) : 3 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/01/2010
ORAL
JUDGMENT
Rule.
Shri C.L.Soni, learned advocate waives service of notice of rule on
behalf of respondent No.1- original petitioner and Shri Mengdey,
learned AGP, waives service of notice of rule on behalf of
respondent Nos. 2 to 6 herein. With the consent of learned advocates
appearing on behalf of respective parties, present application is
taken up for final hearing today.
Present
application has been preferred by the applicant permitting it to be
joined as party respondent No.6 in the main special civil
application.
Having
heard the learned advocates appearing on behalf of respective
parties and considering the averments made in the application and
without prejudice to the rights and contentions of the respective
parties, present application is allowed. Applicant is permitted to
be joined as party respondent No.6 in the main special civil
application No.13142 of 2009.
Rule
is made absolute accordingly. Registry is directed to amend the
cause title of main special civil application accordingly.
(M.R.SHAH,
J.)
(ashish)
Top