Gujarat High Court High Court

Haji vs Mamlatdar on 26 April, 2010

Gujarat High Court
Haji vs Mamlatdar on 26 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3916/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3916 of 2009
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
 
 
=================================================
 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

HAJI
ARIFBHAI HAJI GANIBHAI MEMAN & 4 - Petitioner(s)
 

Versus
 

MAMLATDAR
& 3 - Respondent(s)
 

=================================================
 
Appearance : 
MRS
SHILPA R SHAH for Petitioner(s) : 1 - 5. 
Mr.HIMANSHU K. PATEL,
ASST GOVERNMENT PLEADER for Respondent(s) : 1 - 3. 
NOTICE SERVED
BY DS for Respondent(s) : 1 - 4. 
Mr.B.S. PATEL for Mr.CHIRAG B
PATEL Respondent(s) :
4, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 26/04/2010 

 

 
ORAL
JUDGMENT

Rule.

Service of rule is waived by Mr.Himanshu K. Patel, learned Assistant
Government Pleader for respondents no.1 to 3 and Mr.B.S. Patel,
learned advocate for respondent no.4.

2. The
petitioners- original plaintiffs are before this Court being
aggrieved by an order passed below exh.47 dated 26.12.2008, whereby
the request made by the petitioner- original plaintiff for Second
Court Commissioner is dismissed. After the matter is opened for
hearing, learned advocate Mr.B.S. Patel for respondent no.4 submitted
that he has instructions not to object to appointment of Second
Court Commissioner, but it may be clarified that this ‘consent”/ ‘no
objection’ be not treated as giving up any right and it should be
made clear that it will be without prejudice to the rights of
respondent no.4 available in this regard. In view of that the order
passed below exh.47 is quashed and set aside. Application-Exhibit 47
is allowed. The Court below is directed to appoint Second Court
Commissioner to draw necessary Panchnama.

3. The
present Special Civil Application is disposed of accordingly. Rule is
made absolute to the aforesaid extent only. Ad interim relief granted
earlier is vacated.

(RAVI
R. TRIPATHI, J.)

karim

   

Top