Gujarat High Court High Court

Champaklal vs The on 13 November, 2008

Gujarat High Court
Champaklal vs The on 13 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1000620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10006 of 2008
 

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

CHAMPAKLAL
GULABDAS RAMANANDI & 1 - Petitioner(s)
 

Versus
 

THE
TRUSTEES OF RADHAKRISHNA MANDIR-BHAGUBHAI G MISTRI & 2 -
Respondent(s)
 

========================================== 
Appearance
: 
MR NV
GANDHI for Petitioner(s) : 1 - 2. 
None for
Respondent(s) : 1 - 3. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 13/11/2008 

 

ORAL
ORDER

By
way of this petition under Article 227 of Constitution of India the
petitioners have prayed for an appropriate writ, order or direction
quashing and setting aside the order dated 15/02/2007 passed by the
learned 2nd Additional District Judge, Vyara, District
Surat below Exh. 34 in Civil Miscellaneous Appeal No. 7/2005 and to
restore the order dated 17/01/2005 passed by the learned Joint Civil
Judge (Junior Division), Bardoli below Exh. 5 in Regular Civil Suit
No. 124/2004.

In
view of the order passed by the Division Bench of this Court dated
20/10/2008 in Letters Patent Appeal No. 49/207 with Civil Application
No. 1174/2007, the present Special Civil Application deserves
dismissal and is accordingly dismissed.

(M.R.

SHAH, J.)

siji

   

Top