Gujarat High Court High Court

Bhikhubhai vs Mamlatdar on 25 July, 2008

Gujarat High Court
Bhikhubhai vs Mamlatdar on 25 July, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/868820/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 8688 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6285 of 2008
 

With


 

CIVIL
APPLICATION No. 8689 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6485 of 2008
 

To


 

CIVIL
APPLICATION No. 8694 of 2008 

 

In
 


SPECIAL CIVIL APPLICATION No.
6491 of 2008
 

With


 

CIVIL
APPLICATION No. 8696 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6493 of 2008
 

To


 

CIVIL
APPLICATION No. 8699 of 2008 

 

In
 


SPECIAL CIVIL APPLICATION No.
6496 of 2008
 

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

 

BHIKHUBHAI
RANCHHODBHAI DABHI & 1 - Petitioner(s)
 

Versus
 

MAMLATDAR
& 4 - Respondent(s)
 

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

 

 
Appearance
: 
MR
DILIP L KANOJIYA for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 - 3,
5, 
GOVERNMENT PLEADER for Respondent(s) :
4, 
=========================================================



	 
		  
		 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE AKIL KURESHI
			
		
	

 

 
 


 

Date
: 25/07/2008 

 

 
 
ORAL
ORDER

Rule.

Learned AGP Shri J.K.Shah waives service of rule on behalf of the
respondents.

By way of these Civil Applications, the applicants seek amendment
in the petition. Purpose of amendment is to bring on record certain
developments which took place after the petitions were filed and to
make consequential prayers.

Civil
Applications are granted. The main petitions shall be amended as per
the schedule which may be carried out within one week. It will be
open for the respondents to file reply to the amended petitions
within two weeks thereafter. Contention of the learned AGP that the
applicants have alternative remedy to challenge the subsequent order
of the Government which is sought to be challenged by way of
amendment shall also be considered at the time of taking up further
admission hearing.

Civil Applications are disposed of. Rule made absolute in above
terms.

(Akil
Kureshi,J.)

(raghu)

   

Top