Gujarat High Court Case Information System
Print
SCA/4413/1992 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4413 of 1992
======================================
CHANDRAKANT
ATMARAM PATEL & ORS
Versus
STATE
OF GUJARAT & ORS
======================================
Appearance :
NANAVATI
ASSOCIATES for Petitioners 1 - 2, 2.2.1, 2.2.2,2.2.3 - 5, 5.2.1,
5.2.2, 5.2.3,5.2.4
MR
RK MISHRA for Petitioner Nos.: 3.2.1,3.2.2
GOVERNMENT PLEADER for
Respondent No. 1
MR AS VAKIL for Respondent No. 2
None for
Respondent No. 3,3.2.1
MR RN SHAH for Respondent Nos. 3.2.2,
3.2.3, 3.2.4, 3.2.5, 3.2.6, 3.2.7, 3.3.1,3.3.2
MR JASHWANT M SHAH
for Respondent No. 4,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 10/02/2010
ORAL
ORDER
Heard
Mr. R.K. Mishra, learned Advocate. it has been stated on behalf of
the petitioner No.3 that other petitions being Special Civil
Application No. 10884 of 2009 and Special Civil Application No. 11925
of 2009 preferred by the petitioners challenging the action of
withdrawal of the suit and other connected reliefs are pending before
another Bench of this Court (Coram: Abhilashakumari, J.) as per the
Roster, since the petitions arose against the order of the Civil
Court for permitting the withdrawal of the suit. The present matter
is listed before this Court since the regular court taking up such
matters (Coram: M.R. Shah, J.) was unable to take up the matter.
In
order to have the uniformity in the order of this Court, it would be
just and proper, if all the matters are heard by one Bench of this
Court, as may be ordered by the Hon’ble Chief Justice on
administrative side.
Hence,
Office to place the matters before the Bench, as may be ordered by
the Hon’ble the Chief Justice on administrative side, preferably on
19.02.2010.
(JAYANT
PATEL, J.)
pnnair
Top