Gujarat High Court High Court

Vinayakrao vs Unknown on 18 August, 2010

Gujarat High Court
Vinayakrao vs Unknown on 18 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2012/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2012 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 15783 of 2004
 

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

 

VINAYAKRAO
S DESAI - Applicant(s)
 

Versus
 

GUJARAT
STATE FERTILIZERS AND CHEMICALS LTD. & 1 - Opponent(s)
 

==============================================================
 
Appearance
: 
MR
VS DESAI for
Applicant(s) : 1, 
M/S TRIVEDI & GUPTA for Opponent(s) :
1, 
GOVERNMENT PLEADER for Opponent(s) :
2, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/10/2005 

 

 
 
ORAL
ORDER

The
applicant party-in-parson has addressed this Court for more than a
hour. I have heard at length his contentions regarding certain
grounds though taken in the affidavit in reply to the main petition
but not dealt with in the order which is sought to be reviewed. He
now wants to argue on the question of certain grounds which though
were not taken in the reply and which he now wants to elucidate
before this Court at this stage. I have heard the applicant
party-in-parson at length on all the grounds which he has raised in
the affidavit in reply. There is no possibility of permitting him to
repeat such grounds. If there are grounds which are not taken in the
reply in response to the notice issued by this Court, it is not
possible to consider the same now.

Heard.

Reserved for order.

(Akil
Kureshi, J.)

(vjn)

   

Top