Gujarat High Court Case Information System
Print
FA/2182/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2182 of 2007
With
CIVIL
APPLICATION No. 6225 of 2007
In
FIRST APPEAL No. 2182 of 2007
=========================================================
BHUJ
AREA DEVELOPMENT AUTHORITY - Appellant(s)
Versus
KANTILAL
MADHAVJI JOSHI & 2 - Defendant(s)
=========================================================
Appearance
:
MR
RM CHHAYA for
Appellant(s) : 1,
MR NALIN K THAKKER for Defendant(s) :
1,
GOVERNMENT PLEADER for Defendant(s) : 2,
NOTICE UNSERVED for
Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/08/2008
ORAL
ORDER
First
Appeal No.2182 of 2007:
Admit.
Civil
Application No.6225 of 2007:
The suit was filed on
21/4/2004 and in a haste the Trial Court has closed the right to file
reply on 10/12/2004 and has closed the right to strike off the
evidence on 10/1/2005. Though decree is passed on 13/9/2006, in my
view, it is a case for remand. Prima facie it appears that the
public authority is burdened with an amount which is not required to
be paid. The order granted by this Court is required to be
confirmed. Accordingly, the same is confirmed.
Civil Application is
disposed of accordingly.
(K.S.JHAVERI, J.)
(ila)
Top