Gujarat High Court High Court

Rajkot vs Dineshkumar on 2 March, 2010

Gujarat High Court
Rajkot vs Dineshkumar on 2 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/18227/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 18227 of 2007
 

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

RAJKOT
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

DINESHKUMAR
BHANUSHANKAR VYAS & 21 - Respondent(s)
 

===================================== 
Appearance
: 
MR RM CHHAYA for Petitioner(s)
: 1, 
MR VIMAL M PATEL for Respondent(s) : 1 - 5,7 - 11, 13,19 -
21. 
RULE SERVED BY DS for Respondent(s) : 6, 12,14 - 18,
22, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 02/03/2010 

 

 
ORAL
ORDER

1.0 Heard
learned Advocate Mr. Chhaya for the petitioner and
Mr. Vimal Patel
for all respondents. After the matter is heard for sometime, learned
Advocate Mr. Vimal Patel agreed that his clients will file another
application praying for necessary relevant documents qua the
plaintiffs only and will not insist for supply of all the
documents which are referred to in para 5 of the application exh. 40.

2.0 That
being so, present Special Civil Application is allowed. At the
request of learned Advocate Mr. Vimal Patel it is clarified that
order passed below exh. 40 will not prejudice the rights of the
plaintiff of filing a fresh application seeking relevant documents.

3.0 Learned
Advocate Mr. Chhaya for Municipal Corporation assures that he will
personally see to it that all relevant documents are made available
to the applicants. In view of this assurance, order passed below
exh. 52 is quashed and set aside.

3.1 At
the request of learned Advocate Mr. Vimal Patel it is clarified that
once an application as referred to hereinabove is filed by plaintiff,
the same will be considered by the Court in accordance with law and
in light of the observations made hereinabove.

[
Ravi R. Tripathi, J. ]

hiren

   

Top