Gujarat High Court High Court

Jitendrakumar vs Unknown on 22 August, 2008

Gujarat High Court
Jitendrakumar vs Unknown on 22 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2324/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2324 of 2008
 

(MCA
Stamp No.1148 of 2006)
 

in
 

SPECIAL
CIVIL APPLICATION No.13922 of 2005.
 

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

 

JITENDRAKUMAR
HARJIBHAI DESAI & 3 - Applicant(s)
 

Versus
 

SECRETARY,
URBAN DEVELOPMENT AND HOUSING DEPARTMENT & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RS SANJANWALA for
Applicant(s) : 1 - 4. 
MR VIPUL MISTRY, AGP for  Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

  				Date
: 22/08/2008 

 

ORAL
ORDER

Present
application is filed by the applicants-original petitioners to review
and recall the order dated 2.9.2005 passed in Special Civil
Application No.13922 of 2005.

Considering
the averments in the application, it appears that there is altogether
a new cause of action for which the petitioners are required to
initiate fresh proceedings and the order passed by this Court dated
2.9.2005 passed in Special Civil Application No.13922 of 2005 is not
required to be recalled or reviewed. As and when fresh proceedings
are initiated, the same may be considered in accordance with law and
on merits, but the impugned order is not required to be recalled or
reviewed. Hence the application is dismissed.

(
M.R. SHAH, J. )

syed/

   

Top