Gujarat High Court
Param vs Amrut on 10 September, 2008
Gujarat High Court Case Information System
Print
CA/406220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 4062 of 2008
In
LETTERS
PATENT APPEAL No. 638 of 1995
In
SPECIAL CIVIL APPLICATION No. 8498 of 1994
=================================================
PARAM
BHAKTA AMBALAL BHIKHABHAI PATEL & 7 - Petitioner(s)
Versus
AMRUT
JETHALAL TAMBOLI THRO.VAIVAK KATAR ANGVHARAN & 2 - Respondent(s)
=================================================
Appearance
:
MR
HARIN P RAVAL for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7,1.2.8
None for Respondent(s) : 1,
SERVED
BY AFFIX.(N) for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6,1.2.7
NOTICE SERVED for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 10/09/2008
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Perused
the application preferred by the applicants. The matter came up for
hearing yesterday. Today the name of the counsel Mr Jitendra M Patel
has been shown in the cause-list. Nobody represents Mr Jitendra M
Patel. Under the circumstances, we are inclined to exercise our
powers under Section 39 of the Bar Council of India (Miscellaneous)
Rules read with Rule 436 of the Gujarat High Court Rules, 1993 and
grant permission to the applicants as prayed for.
The
application accordingly stands disposed of.
(K.S.
RADHAKRISHNAN, C.J.)
(M.S.
SHAH, J.)
zgs/-
Top