Gujarat High Court High Court

Chetankumar vs State on 10 May, 2010

Gujarat High Court
Chetankumar vs State on 10 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5064/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 5064 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 3588 of 2007
 

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

 

CHETANKUMAR
CHANDUBHAI BHOI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JT TRIVEDI for Petitioner(s) : 1 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/05/2010
 

ORAL
ORDER

The
main petition has been moved by the present applicant on 25th
December 2006 and the present application for amendment has been
filed on 07th May 2010. It is required to be noted that
when the main petition i.e. Special Civil Application No.3588 of
2007 was listed for hearing on 20th April 2010, the
learned advocate for the petitioner sought for adjournment and today
the present application has been moved by him.

It
is pertinent to note that the amendment prayed for by the petitioner
is after a period of almost 3? years and the same is moved after
arguing the main matter which is on Final Hearing Board. Hence, I am
not inclined to entertain the present application since it will not
be appropriate to challenge the Government Resolution after knowing
the mind of the Judge.

In
view of aforesaid observations and discussion, the present
application fails and is, accordingly, rejected.

(K.S.

Jhaveri, J)

Aakar

   

Top