CA/6497/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR DIRECTION No. 6497 of 2008 In SPECIAL CIVIL APPLICATION No. 8019 of 2008 ========================================================= DAHYABHAI CHHOTABHAI VASAVA & 1 - Petitioner(s) Versus STATE OF GUJARAT & 12 - Respondent(s) ========================================================= Appearance : MR KM SHETH for Petitioner(s) : 1 - 2. GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2 - 13. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 03/06/2008 ORAL ORDER
With
reference to the objections raised by the office, in the main
petition, Mr. N.K. Majmudar, learned advocate has filed Vakalatnama
on behalf of the petitioners and in the present application, Mr. K.M.
Sheth, learned advocate has filed Vakalatnama without obtaining no
objection from learned advocate Mr. N.K. Majmudar, today, Mr. Suthar,
learned advocate appears on behalf of Mr. N.K. Majmudar and submits
that he has no objection if Mr. Sheth appears in the subject
application on behalf of the applicants-petitioners.
In
view of the said no objection from the office of Mr. N.K. Majmudar,
Mr. Sheth, learned advocate is permitted to appear in the present
application.
Mr.
Sheth, learned advocate submits that after the order dated
07/02/2007, the applicants have recently received letter dated
15/05/2008 and, therefore, the present application has been
circulated.
It
is pertinent to note that against the said order dated 07/02/2007,
writ petition appears to have been filed on 12/10/2007 and no steps
to prosecute the said petition were taken until now. Even as of now,
the said application has not been circulated for admission for
appropriate orders and in stead, by way of subject application, the
applicants-petitioners, have sought to approach the Court with a
prayer inter alia against the said order dated 07/02/2007 by
invoking cause of action on the basis of letter dated 15/05/2008.
Hence, there is no reason to grant any interim relief at this stage.
However, in light of the letter dated 15/05/2008, NOTICE
returnable on 18th June, 2008.
Direct
service is permitted qua opponents nos 1 to 4 and 13.
(K.M.
THAKER, J.)
siji