Gujarat High Court
Patel vs Deputy on 29 November, 2010
Gujarat High Court Case Information System
Print
FA/1203/1988 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1203 of 1988
To
FIRST
APPEAL No. 1222 of 1988
For
Approval and Signature:
HONOURABLE
MR.JUSTICE KS JHAVERI
=========================================================
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 ?
=========================================================
PATEL
VIRAMBHAI AMTHABHAI & 2 - Appellant(s)
Versus
DEPUTY
COLLECTOR MODASA & 1 - Defendant(s)
=========================================================
Appearance
:
MR
NITIN M AMIN for
Appellant(s) : 1 - 2.
MR NEEREAJ SONI AGP for Defendant(s) :
1,
None for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/11/2010
ORAL
JUDGMENT
In
view of the decision dated 27.08.2008 rendered in First Appeal Nos.
129 of 1989 to 154 of 1989, this group of appeals cannot be
entertained. The
appeals stand disposed of.
(K.S.JHAVERI,
J.)
niru*
Top