Gujarat High Court High Court

Nareshkumar vs State on 6 June, 2008

Gujarat High Court
Nareshkumar vs State on 6 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8028/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8028 of 2008
 

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

 

NARESHKUMAR
NATWARLAL SHAH & 12 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAL R MEHTA for
Petitioner(s) : 1 - 13. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 - 5,7 - 11. 
MS
MAMTA R VYAS for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 06/06/2008 

 

 
 
ORAL
ORDER

Mr.

Niral Mehta submitted that the petitioners have been paying rent to
the respondent-trust. He has not produced on record the rent receipt
issued by the trust.

On
the other hand, Ms Mamta Vyas disputes the said contention and states
that the trust has never accepted any rent from the petitioners nor
the petitioners have paid any rent to the trust. She further submits
that Mr. Pravinbhai and another Mr. Ramanbhai were acting without the
authority of the trust and neither the trust nor the authorised
person have received rent from the petitioners.

In
absence of any document on this count, the issue cannot be examined.
Further, it would also not be possible to go into the disputed facts
more so when this aspects are not determined by the authority.
Nonetheless, with a view to afford an opportunity to the parties to
produce the rent receipt on record, S.O. to 13th June,
2008.

(K.M.

THAKER, J.)

siji