Gujarat High Court High Court

Thakar vs Muljibhai on 13 January, 2010

Gujarat High Court
Thakar vs Muljibhai on 13 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/180/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 180 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13142 of 2009
 

 
 
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 ?
		
	

 

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


 

THAKAR
MANDIR TRUST - Petitioner(s)
 

Versus
 

MULJIBHAI
KANJIBHAI RATHOD & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH H SHAH for
Petitioner(s) : 1, 
MR CL SONI for Respondent(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 2, 
None for Respondent(s) : 3 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
ORAL
JUDGMENT

Rule.

Shri C.L.Soni, learned advocate waives service of notice of rule on
behalf of respondent No.1- original petitioner and Shri Mengdey,
learned AGP, waives service of notice of rule on behalf of
respondent Nos. 2 to 6 herein. With the consent of learned advocates
appearing on behalf of respective parties, present application is
taken up for final hearing today.

Present
application has been preferred by the applicant permitting it to be
joined as party respondent No.6 in the main special civil
application.

Having
heard the learned advocates appearing on behalf of respective
parties and considering the averments made in the application and
without prejudice to the rights and contentions of the respective
parties, present application is allowed. Applicant is permitted to
be joined as party respondent No.6 in the main special civil
application No.13142 of 2009.

Rule
is made absolute accordingly. Registry is directed to amend the
cause title of main special civil application accordingly.

(M.R.SHAH,
J.)

(ashish)

   

Top