Gujarat High Court High Court

Hmp vs Unknown on 29 July, 2011

Gujarat High Court
Hmp vs Unknown on 29 July, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/597/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 597 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 1972 of 2003
 

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

 

HMP
/ ACC KARMACHARI ASSOCIATION - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Opponent(s)
 

=========================================================
 
Appearance
: 
MRVIMALMPATEL
for
Applicant(s) : 1, 
GOVERNMENTPLEADER for Opponent(s) : 1, 
None
for Opponent(s) : 2 - 3, 6, 
NANAVATIASSOCIATES for Opponent(s) : 4
- 5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/07/2011 

 

ORAL
ORDER

Present
application has been preferred by the applicant -HMP
/ ACC Karmachari Association, to recall and review order
dtd.15/12/2009 passed by this Court in Special
Civil Application Nos. 1972 and 1975 of
2003.

Mr.Vimal
Patel, learned advocate appearing on
behalf of the applicant and considering the controversy
raised in the aforesaid main Special Civil Applications, wherein the
dispute was between the original petitioner and the Collector,
Porbandar with respect to resuming the land in question in favour of
the State Government for breach of the condition Nos.3 and 4 of
the order dtd.22/5/1956 and condition No.6 of the Lease Agreement,
applicant herein had no locus in the aforesaid Special Civil
Applications and therefore, the aforesaid Judgement and Order
passed by this Court is not required to be recalled and/or reviewed
at the instance of the applicant herein. Hence, present application
is dismissed.

[M.R. SHAH,
J.]

rafik

   

Top