Gujarat High Court High Court

========================================= vs Mr Nj Shah on 15 July, 2011

Gujarat High Court
========================================= vs Mr Nj Shah on 15 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/673/2011	 2/ 2	JUDGMENT 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 673 of 2011
 

In


 

CIVIL
APPLICATION No. 13329 of 2009
 

In


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3276 of 2009
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE V. M. SAHAI
           Sd/-
 


HONOURABLE
MR.JUSTICE G.B.SHAH   
            Sd/-
 


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

1
		
		 
			 

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

 NO
		
	
	 
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?  
			
		
		 
			 

NO
		
	
	 
		 
			 

3
		
		 
			 

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

NO
		
	
	 
		 
			 

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 ? 
			
		
		 
			 

NO
		
	
	 
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
		 
			 

NO
		
	

 

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

KARSAN
NARASIBHAI VAJA 

 

Versus
 

STATE
OF GUJARAT AND OTHERS 

 

=========================================
Appearance : 
MR
MK VAKHARIA for
Appellant  
MR NJ SHAH, AGP for Respondent Nos.1 and 3  
MR HS
MUNSHAW for Respondent Nos. 2 and
4 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 21/07/2011 

 

ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. Heard
learned counsel Mr. Mehul Vakharia for the appellant, Mr. H.S.
Munshaw for respondent Nos.2 and 4 and learned Assistant Government
Pleader Mr. N.J. Shah for respondent Nos.1 and 3.

2. This
appeal has been filed challenging the judgment dated 9.7.2010 passed
by the learned Single Judge in Civil Application No.13329 of 2009 in
Misc. Civil Application No.3276 of 2009 in Special Civil Application
No.6070 of 1995.

3. Since
the writ petitions of similarly situated persons have been allowed by
this Court by order dated 9.3.2006, being Special Civil Application
No.692 of 2002 along with other connected matters, according to the
learned counsel for the appellant, his case is identical and
therefore, in the peculiar facts and circumstances of the case, we
are of the opinion that harsh view has been taken by the learned
Single Judge in dismissing the restoration application. The order
passed by the learned Single Judge dismissing the restoration
application cannot be maintained.

4. In the
result, this Appeal succeeds and is allowed. Order dated 9.7.2010
passed by the learned Single Judge is set aside. The cause shown in
support of the restoration application is sufficient. Delay in filing
the restoration application is condoned. Restoration application
shall be decided by the learned Single Judge in accordance with law
as expeditiously as possible subject to Lordship’s convenience.

Sd/-

(V.M.

SAHAI, J.)

Sd/-

(G.B.

SHAH, J.)

omkar

   

Top