Gujarat High Court High Court

Agriculture vs Bhanderi on 17 June, 2010

Gujarat High Court
Agriculture vs Bhanderi on 17 June, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1019/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1019 of 2009
 

In


 

MISC.CIVIL
APPLICATION No. 1335 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 29369 of 2007
 

With


 

CIVIL
APPLICATION No. 5788 of 2009
 

In
LETTERS PATENT APPEAL No. 1019 of 2009
 

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

 

AGRICULTURE
PRODUCE MARKET COMMITTEE - Appellant(s)
 

Versus
 

BHANDERI
DHIRUBHAI NARSHIBHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SHRADDHA TRIVEDI for
Appellant(s) : 1, 
MR GM JOSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 17/06/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel Ms.Trivedi submitted that apparently an error was committed
in challenging the order dated 22.4.2008 of learned Single Judge
which was made in the application for condoning delay in filing
review application while the original order dated 30.11.2007 in the
main petition of the appellant was required and proposed to be
challenged. Under the circumstances, the present appeal was sought to
be withdrawn with a view to filing fresh appropriate appeal
challenging the original main order dated 30.11.2007 in Special Civil
Application No.29369 of 2007, if the appellant was so advised.
Permission being granted, the appeal is disposed as withdrawn with no
order as to costs and with a clarification that this order shall not
affect merit or maintainability of the appeal proposed to be filed by
the appellant.

Civil
Application does not survive and stands disposed accordingly.

(
D.H.Waghela, J )

(
M.D.Shah, J )

srilatha

   

Top