Gujarat High Court High Court

Shantiben vs The on 28 July, 2010

Gujarat High Court
Shantiben vs The on 28 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1366/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1366 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13333 of 2008
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

SHANTIBEN
HIRUBHAI D/O NARSINHBHAI NANABHAI DECEASED & 4 - Applicant(s)
 

Versus
 

BABUBHAI
S/O CHHANGANLAL VIZ SHANTILAL DEVJIBHAI & 5 - Opponent(s)
 

=========================================
 
Appearance : 
MR
NA SHAIKH for
Applicant(s) : 1 - 5. 
RULE SERVED BY DS for Opponent(s) : 1 -
6. 
MR AMIT V THAKKAR for Opponent(s) : 1 - 3. 
MR NEERAJ SONI,
AGP for Opponent(s) : 6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/07/2010 

 

 
 
ORAL
JUDGMENT

1. The
present application has been preferred by the applicants-original
petitioners to restore the main Special Civil Application, which
came to be dismissed for non-prosecution vide order dated 21/01/2010
for the reasons stated in the order.

2. Having
heard Shri Thakkar, learned advocate appearing on behalf of the
respondents and considering the averments made in the application,
the present application is allowed and Special Civil Application No.
13333/2008 with connected Civil Application, if any, is restored to
file. Rule is made absolute. No cost.

4. Registry
is directed to notify the main matter on admission board on 2nd
August, 2010 in the first board.

(M.R.

SHAH, J.)

siji

   

Top