Gujarat High Court High Court

Mukeshbhai vs Union on 17 August, 2010

Gujarat High Court
Mukeshbhai vs Union on 17 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/14492/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14492 of 2005
 

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

 

MUKESHBHAI
NANUBHAI DESAI - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

==============================================================
 
Appearance
: 
MS
SUDHA R GANGWAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 07/09/2005 

 

 
 
ORAL
ORDER

On
6th September 2005 this Court passed the following order:

?SMrs Sudha R. Gangwar,
learned counsel for the petitioner seeks permission to withdraw the
petition in view of the fact that the order of amalgamation is
already passed and to challenge those proceedings before the
appropriate forum. Permission granted. Petition stands disposed of as
withdrawn.

It is observed that it will
be open for the petitioner to challenge the amalgamation proceedings
before the appropriate forum. However, it is clarified that this
Court has not examined the question as to whether the court can
examine the order of amalgamation or not.??

Immediately
after the same the present petition has been filed. Today adjournment
is sought on behalf of Mrs. Sudha Gangwar. At her request the matter
is adjourned to 23rd September 2005. No adjournment shall
be granted on the next date.

[K.S.

JHAVERI, .]

ar

   

Top