Gujarat High Court High Court

Hatimbhai vs Rule on 25 October, 2010

Gujarat High Court
Hatimbhai vs Rule on 25 October, 2010
Author: B.J.Shethna,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/1346/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1346 of 2006
 

in
 

SPECIAL
CIVIL APPLICATION No.12456 of 2001
 

 


 

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

 

HATIMBHAI
JABIRBHAI BHADARVAWALA & 1 - Applicant(s)
 

Versus
 

COLLECTOR
& 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
NS SHETH for
Applicant(s) : 1
- 2. 
MR HM PRACHCHHAK AGP for
Opponent(s) : 1
& 3 
None
for Opponent(s) : 2
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/10/2006 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE B.J.SHETHNA)

Rule.

Mr.Prachchhak learned AGP waives service for respondent Nos.1 &

3.

Heard
learned counsel for the parties.

With
a view to avail alternative remedy of appeal, the
applicants-petitioners want to withdraw the above main petition
dismissed only on the ground that the shop in question of the
petitioner was already demolished.

In
view of the above, as a special case, request for recalling the order
dated 24.3.2006 passed in Special Civil Application No.12456 of 2001
is granted as the applicants-petitioners want to withdraw the above
main writ petition itself with a liberty to avail alternative remedy
of appeal.

Accordingly,
order dated 24.3.2006 passed in Special Civil Application No.12456 of
2001 is recalled. On the joint request of the learned counsel for
the parties, the above main Special Civil Application No.12456 of
2001 is ordered to be placed for orders today itself. Rule is made
absolute accordingly. No order as to costs.

(B.J.SHETHNA,
J.)

(M.D.SHAH,
J.)

*pvv

   

Top