Gujarat High Court Case Information System
Print
CA/1197/1987 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1197 of 1987
=========================================================
GOPIKSHAN
CHUNILAL & 2 - Petitioner(s)
Versus
REKHA
PRAKASH RAJARNAVIS & 6 - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV G DESAI for
Petitioner(s) : 1 - 3.
NOTICE SERVED for Respondent(s) : 1 - 3.
MR
DR BHATT for Respondent(s) : 4, 7,
MR RAJNI H MEHTA for
Respondent(s) : 5,
MR SUNIL B PARIKH for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the parties. The Misc.Civil Application is filed
for permission to appeal as indigenous person and that too delayed.
In view of the fact that the appeal pertains to the year 1987 and the
application also pertains to the same era, we do not think that any
fruitful result can be obtained in the matter of this nature, which
are not taken care of for more than two decades. In that view of the
matter, we are not persuaded to grant this application. The
application is dismissed accordingly. In view of the order passed in
civil application, Misc.Civil Application (Stamp) No.1774 of 1987 and
First Appeal (Stamp) No.54 of 1986 also does not survive.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top