Gujarat High Court Case Information System
Print
SCA/12748/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12748 of 2010
=========================================
PALITANA
JAIN DHARMSHALA MANDAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
KV SHELAT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
petition has been preferred by an association. However, the cause of
action which has arisen and the grievance which is ventilated in the
petition is relatable to each individual member of the association
and the final relief would be dependent upon peculiar facts and
circumstances applicable in case of each individual member.
In
the circumstances, the present petition is not maintainable. It
will be open to the individual members, if they so desire, to prefer
independent separate petition ventilating their individual
grievances. The petition is, accordingly, rejected as not
maintainable.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top