Gujarat High Court High Court

Deputy vs Kantibhai on 27 April, 2010

Gujarat High Court
Deputy vs Kantibhai on 27 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4394/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4394 of 2010
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 36 of
2010 
======================================


 

DEPUTY
CONSERVATOR OF FOREST & 2 - Petitioners
 

Versus
 

KANTIBHAI
SABOORBHAI PANCHAL & 1 - Respondents
 

======================================
Appearance
: 
MR
NEERAJ SONI, AGP for the Petitioners. 
None for the
Respondents. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 27/04/2010 

 

ORAL
ORDER

1. The present
Civil Application has been preferred by the applicants State of
Gujarat and others to condone the delay in preferring the Civil
Revision Application challenging the judgement and order dated
02/09/2009 passed by the learned Presiding Officer, 2nd
Fast Track Court, Panchmahal at Godhara in Civil Misc. Appeal No.106
of 2007 and Civil Misc.Appeal No.54 of 2008, by which, learned
Appellate Court has dismissed the said Appeals confirming the
judgement and order passed by the learned Trial Court below Exh-5
application in Regular Civil Suit No.82 of 2007.

2. Considering
the fact that against the order passed by the learned Appellate
Court, which was arising out of the order passed by the learned Trial
Court, Civil Revision Application is not maintainable and, therefore,
to condone the delay in preferring the Civil Revision Application
would be exercise in futility. Hence, the present Civil Application
is dismissed.

[M.R.SHAH,J]

*dipti

   

Top