Gujarat High Court High Court

B vs Suryakant on 12 July, 2010

Gujarat High Court
B vs Suryakant on 12 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/726/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 726 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 8176 of 2009
 

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


 

B
M PATEL - Applicant(s)
 

Versus
 

SURYAKANT
SHUSHILCHANDRA GUPTA & 8 - Opponent(s)
 

=========================================
 
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR KG PANDIT for Opponent(s) : 1 - 5. 
MR
PRANAV TRIVEDI, ASSTT. GOVERNMENT PLEADER for Opponent(s) : 6, 
None
for Opponent(s) : 7 -
9. 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 12/07/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
Misc. Civil Application has been filed in Special Civil Application
No. 8176 of 2009, by 4th respondent in the writ petition.
While prayer has been made to declare that the writ petition is not
maintainable, further prayer has been made to declare that
respondents are trespassers and for committing fraud they are
punishable under the Criminal Act, and to initiate contempt
proceedings against the officers.

We
have heard petitioner, party-in-person, who is 4th
respondent in the writ petition and learned counsel appearing on
behalf of respondents Nos. 1 to 5. Considering the nature of the
case, we are of the view that petitioner may raise the question of
maintainability of the writ petition at the time of hearing of the
main case.

So
far as grievance of the petitioner that respondents have committed
fraud and have trespassed, petitioner may move before the appropriate
forum by filing separate applications. This MCA stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(K.M.

Thaker, J.)

*/Mohandas

   

Top