Gujarat High Court High Court

Kantilal vs Amarsinh on 18 February, 2011

Gujarat High Court
Kantilal vs Amarsinh on 18 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1397/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1397 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6572 of 2010
 

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


 

KANTILAL
AMBALAL PATEL - Appellant(s)
 

Versus
 

AMARSINH
HARISHCHANDRASINHJI JADEJA & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SP MAJMUDAR for Appellant(s) : 1,							     MR PP MAJMUDAR for
Appellant(s) : 1, 
None for Respondent(s) : 1, 
MS PARUL P
VASAVADA for Respondent(s) : 1.2.1, 1.2.2, 1.2.6,1.2.7
 
UNSERVED-REFUSED (N) for Respondent(s) : 1.2.3, 1.2.4,1.2.5 -
4. 
MS MANISHA LAVKUMAR, AGP for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/02/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
appellant – petitioner has challenged the order dated 16.6.2010
passed by the learned Single Judge, which reads as follows :-

“Despite
his strenuous efforts, the learned Advocate for the petitioner is not
able to convince this Court that the matter requires interference at
the hands of this Court. The petition fails and the same is
dismissed.”

Notices were
issued on the respondents. Respondent Nos. 1/1, 1/2, 1/6 and 1/7
have appeared. Respondent Nos. 1/3, 1/5, 2 and 3 have refused. Ms
Manisha Lavkumar, learned AGP appears on behalf of respondent No. 4.

In the present
case, as we find that the impugned order is a non-speaking order, we
set aside the same and remit Special Civil Application No. 6572 of
2010 to the learned Single Judge for its decision on merits. This
Letters Patent Appeal stands disposed of.

Special Civil
Application NO. 6572 of 2010 be listed before the appropriate Bench
on 28th February, 2011.

[S. J.

MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/-

   

Top