Gujarat High Court High Court

Pankajkumar vs Agricultural on 8 November, 2011

Gujarat High Court
Pankajkumar vs Agricultural on 8 November, 2011
Author: Y.R.Meena, Honourable Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1669/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1669 of 2006
 

In


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2323 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 3278 of
2006 
======================================


 

PANKAJKUMAR
BABUBHAI DESAI - Appellant(s)
 

Versus
 

AGRICULTURAL
PROUCE MARKET COMMITTEE - Respondent(s)
 

======================================
 
MR KV SHELAT for Appellant(s) : 1, 
MR
TUSHAR MEHTA for Respondent(s) :
1, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 13/09/2007 

 

ORAL
ORDER

Mr.

Tushar Mehta, learned counsel for the respondent prays time to show
authority that even after a consensus order, a party can resist that
consensus order.

List
on 18.09.2007.

(Y.R.

MEENA, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top