Gujarat High Court Case Information System
Print
FA/95/1997 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 95 of 1997
With
FIRST
APPEAL No. 97 of 1997
With
FIRST
APPEAL No. 96 of 1997
For
Approval and Signature:
HONOURABLE
MR.JUSTICE JAYANT PATEL
HONOURABLE
MR.JUSTICE R.M.CHHAYA
=========================================================
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
TARLIKABEN
BHUPENDRABHAI SHAH - Defendant(s)
=========================================================
Appearance
:
MR
BHASKAR P. TANNA, LD. SR. COUNSEL ASSISTED BY MR.BH BHATT FOR TANNA
ASSOCIATES for
Appellant(s) : 1,
MS SUDHA R GANGWAR for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 03/08/2011
ORAL
JUDGMENT
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
when
all the appeals are taken up for final hearing, the learned Counsel
for the respondent Ms.Sudha Gangwar declared before the Court that
as per the instructions received by her, the taxation liability is
already settled with the Corporation, which is the subject matter of
the present appeals and thereafter, her client has already
transferred the property to another person.
Mr.Tanna,
learned Sr. Counsel has no instruction in this regard.
In
above view of the matter, the cause for the appeals against the
decision would not survive. Hence, all the appeals shall stand
disposed of as having become infructuous.
(Jayant Patel, J.)
(R. M. Chhaya, J.)
vinod
Top