Gujarat High Court Case Information System
Print
FA/1132/2000 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1132 of 2000
To
FIRST
APPEAL No. 1140 of 2000
For
Approval and Signature:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION – Appellant(s)
Versus
DASHRATHBHAI
G PATEL – Defendant(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Appellant(s) : 1,
RULE SERVED BY DS for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 07/09/2010
ORAL
COMMON JUDGMENT :
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Though
the respondents in each appeal are duly served by the direct
service, they have elected not to remain present before the Court.
At
the time of hearing of the appeals, Mr. M.G. Nagarkar, learned
advocate for the appellant – Ahmedabad Municipal Corporation,
upon written instructions received from it, seeks leave to withdraw
instant batch of nine appeals unconditionally as the matters have
been amicably settled between the parties under the Tax Benefit
Scheme.
Leave,
as prayed for, is granted.
Resultantly,
all the above numbered appeals stand disposed of as withdrawn.
(A.M.
Kapadia,J)
(J.C.
Upadhyaya,J)
*
Pansala.
Top