Gujarat High Court Case Information System
Print
LPA/577/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 577 of 2010
In
FIRST
APPEAL No. 2838 of 2009
To
LETTERS
PATENT APPEAL No. 583 of 2010
=========================================
THE
BHARUCH DISTRICT CO-OPERATIVE MILK PRODUCERS CO. LTD
Versus
JAGANBHAI
BHAIJIBHAI AND OTHERS
=========================================Appearance
:
MR MIHIR JOSHI,
SENIOR COUNSEL, for NANAVATI ASSOCIATES
for the
Appellant
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 12/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
the learned counsel for the appellant.
These
appeals are filed against the order of learned Single Judge of this
Court in First Appeal. In land acquisition matters, Section 100-A of
the Civil Procedure Code prescribes that as and when a case is
decided by learned Single Judge of a High Court, either in the matter
of original or appellate decree, no further appeal shall lie from the
judgment and decree of learned Single Judge. Since the decree has
been passed by the learned Single Judge of this Court in First
Appeal, this Court is of the opinion that these appeals are not
maintainable in view of Section 100-A of the Civil Procedure Code.
In
view of the above, the appeals are dismissed.
(BHAGWATI
PRASAD, J.) (J.C.UPADHYAYA, J.)
omkar
Top