Gujarat High Court High Court

Regional vs Fatesinh on 11 November, 2011

Gujarat High Court
Regional vs Fatesinh on 11 November, 2011
Author: Mr.Bhaskar Bhattacharya, A.L.Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/970/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 970 of 2009
 

 


 

In


 

 


 

FIRST
APPEAL No. 709 of 2003
 

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


 

REGIONAL
DIRECTOR - Appellant(s)
 

Versus
 

FATESINH
MOHANSINH RATHOD & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
SACHIN D VASAVADA for Appellant(s) : 1, 
MS ASHA H GUPTA for
Respondent(s) : 1 -
4. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 11/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)

This
appeal is preferred against the order dated 19.07.2007 passed by the
learned Single Judge in First Appeal No. 709 of 2003 filed under
section 173 of the Motor Vehicles Act, 1988 challenging the award
passed by the Motor Accident Claims Tribunal.

In
view of the decision of the Division Bench of this Court dated 14th
May 2010 passed in LPA No. 2174 of 2009, this appeal is not
maintainable.

We
consequently dismiss the appeal on that ground alone. Interim relief,
if any, stands vacated. No order as to costs.

[BHASKAR
BHATTACHARYA, ACTING C.J.]

[A.L.DAVE.

J.]

mathew

   

Top