Gujarat High Court Case Information System
Print
MCA/2641/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2641 of 2008
In
CIVIL
REVISION APPLICATION No. 1486 of 1993
=========================================================
ADMINISTRATOR,
- Applicant(s)
Versus
VISHWAMBARDASJI
GURU JANARDANDASJI & 4 - Opponent(s)
=========================================================
Appearance
:
MR
DK ACHARYA for
Applicant(s) : 1,
MR BD KARIA for Opponent(s) : 1,
None for
Opponent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/10/2008
ORAL
ORDER
1. Rule.
Present application is filed by the applicant-original petitioner to
permit the applicant to convert Civil Revision Application No.1486 of
1993 into Special Civil Application under Article 227 of the
Constitution of India.
2. In
the facts and circumstances of the case, the applicant is permitted
to convert Civil Revision Application No.1486 of 1993 into Special
Civil Application under Article 227 of the Constitution of India. The
applicant to supply the fresh memo of Special Civil Application with
a copy to otherside on or before 12th November, 2008.
3. In
view of the order passed by the Hon’ble Chief Justice, First Appeal
No.216 of 1983, Special Civil Application No.2947 of 1999 and Civil
Revision Application No.1486 of 1993 (which is now converted into
Special Civil Application) are required to be heard by this Court
(Coram: M.R.Shah, J.). Under the circumstances, the Registry is
directed to notify all the three proceedings before this Court for
final hearing in the week commencing from 24th November,
2008. Rule is made absolute accordingly.
(
M.R. SHAH, J. )
syed/
Top