Gujarat High Court Case Information System Print CA/4568/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR AMENDMENT No. 4568 of 2007 In SPECIAL CIVIL APPLICATION No. 15236 of 2003 ========================================================= KAMLABEN PRABHUDAS PATEL & 3 - Petitioner(s) Versus VADODARA URBAN DEVELOPMENT AUTHORITY & 1 - Respondent(s) ========================================================= Appearance : MR BHARAT T RAO for Petitioner(s) : 1 - 4. DS AFF.NOT FILED (R) for Respondent(s) : 1 - 2. MR MD PANDYA for Respondent(s) : 1, MR MITUL K SHELAT for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 27/08/2008 ORAL ORDER
The
applicants-original petitioners seek amendment in the main petition.
It is their case that certain developments have taken place during
the pendency of the petition which are are required to be brought on
record and corresponding reliefs challenging the fresh development of
re-reservations of the land in question is required to be added.
Upon
hearing learned advocates appearing for the parties, I, however, find
that in the identical circumstances in parallel Special Civil
Application No.3825 of 2000, the petitioner therein had sought to
move similar amendments by Civil Application No.4575 of 2007. Such
application came to be turned down by the learned Single Judge by
order dated 30.03.2007 passed in Civil Application No.4575 of 2007.
Earlier though learned advocate for the petitioner had stated that
the said order dated 30.03.2007 is being carried in appeal. But
admittedly, so far no Letters Patent Appeal has been filed. It is,
therefore, not possible for me to take a different view.
This
Civil Application is therefore turned down. Needless to clarify that
it is always open for the petitioners to challenge the fresh
development plans in accordance with law.
Civil
Application is dismissed.
(
Akil Kureshi, J. )
kailash
Top