Gujarat High Court High Court

Aslam vs Rule on 16 August, 2010

Gujarat High Court
Aslam vs Rule on 16 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/199/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 199 of 2010
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 10335 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?
		
	

 

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


 

ASLAM
FARIDBHAI GHASLETWALA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Opponent(s)
 

=========================================================
Appearance : 
MR
PINAKIN B RAVAL for
Applicant(s) : 1 - 2. 
MR M.R.MENGDEY, ASST. GOVERNMENT PLEADER for
Opponent(s) : 1, 
None for Opponent(s) : 2 - 4, 4.2.1, 4.2.2,
4.2.3,4.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/02/2010 

 

ORAL
JUDGMENT

1. Rule.

Mr.M.R.Mengdey, learned AGP waives service of rule on behalf of
respondent no.1. With the consent of the learned Advocates appearing
on behalf of the respective parties, the application is taken up for
final hearing today.

2. Present
application has been preferred by the applicants original
petitioners to restore main Special Civil Application which came to
be dismissed for non-prosecution for non-removal of Office
Objections. Learned Advocate for the applicant has stated at the Bar
that Office Objections shall be removed on or before 11.02.2010.

3. In
view of above, present application is allowed and main Special Civil
Application is restored to file. Time to remove Office Objections is
granted upto 11.02.2010. On removal of Office Objections on or before
11.02.2010 as stated above, Registry is directed to notify main
Special Civil Application for admission hearing on 16.02.2010. On
non-removal of Office Objections within stipulated time as stated
above, main Special Civil Application shall be dismissed for
non-prosecution automatically without referring the matter to the
Court. Rule is made absolute to the aforesaid extent.

[M.R.Shah,J.]

satish

   

Top