Gujarat High Court Case Information System
Print
SCA/492/1999 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 492 of 1999
=========================================================
KUTCHHA
DISTRICT PANCHAYAT - Petitioner(s)
Versus
MURJI
VELJI MAVJI DABASIA & 5 - Respondent(s)
=========================================================
Appearance
:
TMR
BP TANNA, SENIOR ADVOCATE assisted by MR BH BHATT for TANNA
ASSOCIATES for
Petitioner(s) : 1,
MR DK NAKRANI for Respondent(s) : 1,
1.2.1,1.3.1
RULE SERVED BY DS for Respondent(s) : 1.2.1 - 6.
-
for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/11/2010
ORAL
ORDER
Learned Advocate
Mr.D.K.Nakrani produced a copy of order passed in Civil Application
No.11164 of 1997 in Special Civil Application No.1582 of 1995 dated
16.07.1998, wherein it is specifically mentioned that the petitioner
of that petition (Kanbi Devji Naran Bhudia) has expired some time in
1997. As is conveyed by learned advocate Mr.Nakrani, District
Development Officer was very much party in that petition and though
notice was served, nobody remained present before the Court. The
present petition is filed in the year 1999 impleading Kanbi Devji
Naran Bhudia as party respondent No.6.
Learned Advocate for
the petitioner to seek presence of the Deponent – Shri
N.V.Chudasama, the then Deputy District Development Officer, Kutch
District Panchayat to explain the circumstances under which such an
error has crept in.
S.O. to 29.11.2010.
(Ravi
R.Tripathi, J.)
*Shitole
Top