Gujarat High Court High Court

Natwarlal vs State on 28 January, 2010

Gujarat High Court
Natwarlal vs State on 28 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1463/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1463 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 9156 of 2005
 

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


 

NATWARLAL
KASALCHAND MEHTA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AJ PATEL with MR
GM AMIN for Appellant(s) : 1, 
MR AJ DESAI, AGP for Respondent(s) :
1 - 2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/01/2010  
ORAL ORDER

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

In
the present case it will be evident that the auction took place as
far back as on 6.12.1985 which was subsequently cancelled on
24.2.1986. It is not in dispute that the appellant, who was the
highest bidder, had not deposited the total consideration amount
before the order of cancellation and thereby did not accrue any right
out of the auction sale. The matter was taken up from time to time
and after hearing, one order was passed by the Collector against the
appellant on 30.5.2003 which was confirmed by the State Government on
7.3.2005 whereby the auction held on 6.12.1985 was held to be
illegal. The learned Single Judge also confirmed those orders by the
impugned common judgment dated 12.5.2005. In view of the aforesaid
facts, after more than 25 years of auction, we are not inclined to
take up the issue of legality and propriety of such auction.

The
appeal is accordingly dismissed, but there shall be no order of
costs.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top