Gujarat High Court High Court

Ms Krishna B Mehta For … vs – 8 on 12 March, 2010

Gujarat High Court
Ms Krishna B Mehta For … vs – 8 on 12 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1168/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1168 of 2009
 

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


 

M
D ROADLINES THROUGH IT'S AUTHORISED PERSON
 

Versus
 

VIJAYKUMAR
HARAKHCHAND AND OTHERS
 

=========================================
 
Appearance : 
MR
JV MEHTA for
Petitioner(s) : 1,MS KRISHNA B MEHTA for Petitioner(s) : 1, 
NOTICE
SERVED for Respondent(s) : 1 - 8. 
MR SR DIVETOA for MR HN
BRAHMBHATT for Respondent(s) : 1 -
7. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 12/03/2010 

 

 
 
ORAL
ORDER

1. Heard
learned Advocate Mr.J.V.Mehta, learned advocate for the petitioner.

2. Learned
Advocate for the petitioner vehemently submitted that the Court below
has committed an error in rejecting the application of the petitioner
though the Advocate of the plaintiffs respondent Nos.1 to 7
herein stated before the Court that he has no objection if the
application is allowed ‘ with cost’.

Learned
Advocate for the petitioner could not point out to this Court any
decision saying that the Court is under a duty to allow the
application if the other side says that it has no objection if the
application is allowed by awarding cost to the party concerned. Such
a proposition cannot be accepted.

3. The Court
finds no substance in the petition. Hence, the same is dismissed.
Notice is discharged. No costs.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top