Gujarat High Court High Court

Ibp vs Bhavesh on 23 September, 2010

Gujarat High Court
Ibp vs Bhavesh on 23 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/272/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 272 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4612 of 2007
 

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


 

IBP
CO LTD THROUGH ITS CHAIRMAN - Appellant(s)
 

Versus
 

BHAVESH
ZAVERILAL THACKER & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
M.R. BHATT, SR. COUNSEL With MS MAUNA M BHATT for Appellant(s) : 1 -
2. 
DS AFF.NOT FILED (N) for Respondent(s) : 1, 
MR PS CHAMPANERI
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 23/09/2010 

 

 
ORAL
ORDER

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

Learned
counsel appearing on behalf of the appellant submits that the
original land owner has transferred the land and therefore, nothing
survives in this appeal. In this view of the matter, no further
order is required to be passed. Appeal stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top