Gujarat High Court Case Information System
Print
CA/1674/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1674 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13788 of 2007
=========================================================
KUMARPAL
MANEEKLAL SHAH & 8 - Petitioner(s)
Versus
LALCHAND
RAJMALJI (DEAD) & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TS NANAVATI for
Petitioner(s) : 1 - 9.
MR SUDHIR M MEHTA for Respondent(s) :
1,
None for Respondent(s) : 1.2.2
MR AMAR N BHATT for
Respondent(s) : 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8,1.2.9
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/02/2010
ORAL
ORDER
1.0 In
spite of the Notice issued to the respondent, no affidavit-in-reply
has been filed by the respondents. Therefore, on the facts and in the
circumstances of the case, it is directed that the accommodation of
Sadhviji Bhagvants of BE-TITHI will not be disturbed.
2.0 It
is stated that Mr. Amar Bhatt, learned advocate
for the respondent has retired from the matter.
Hence, Registry to delete his name from the record
as Advocate for the concerned respondent. The said respondent shall
make alternative arrangement.
3.0 It
is required to be noted that an attempt was made by the respondents
to influence this Court about the alleged misconduct of the family
members of the petitioner No.1 by way of personal letter when the
matter is heard by this Court. The said communication shall be placed
in the record of the main matter. This application stands disposed of
accordingly.
4.0 Special
Civil Application No. 13788
of 2007 shall be listed for hearing on
08.03.2010.
(K.S.JHAVERI,
J.)
niru*
Top