Gujarat High Court High Court

Babubhai vs Jyoti on 13 May, 2010

Gujarat High Court
Babubhai vs Jyoti on 13 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5284/1998	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5284 of 1998
 

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

 

BABUBHAI
BHIKHABHAI GOHEL - Petitioner(s)
 

Versus
 

JYOTI
PUBLIC EDUCATION TRUST & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 3, 
MR
MUKUND M DESAI for Respondent(s) : 1, 
RULE UNSERVED for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/05/2010
 

ORAL
ORDER

During
the course of hearing today, Mr.Shalin Mehta, learned advocate for
the petitioner, has submitted that the petitioner desires to
approach the concerned Tribunal by way of an application and in view
of the same the present petition may be disposed of by issuing
appropriate directions to the Tribunal.

In
pursuance of the same, the petitioner shall approach the concerned
Tribunal within a period of four weeks from today. If such an
application is made, the Tribunal will decide the same in accordance
with law on its own merits. It is also clarified that the Tribunal
shall also dispose of the application i.e. Application No.237 of
1997, pending before it in accordance with law on its own merits.

In
view of aforesaid, the present petition stands disposed of. Rule is
discharged with no order as to costs.
Interim relief, if any, stands vacated. It is, however, clarified
that this Court has not expressed any opinion on merits.

(K.S.

Jhaveri, J)

Aakar

   

Top