Gujarat High Court Case Information System
Print
LPA/1457/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1457 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9654 of 2009
With
CIVIL
APPLICATION No. 7483 of 2010
In
LETTERS
PATENT APPEAL No. 1457 of 2010
=========================================
CHIEF
EXECUTIVE OFFICER AND ANOTHER
Versus
STATE
OF GUJARAT, THRO' SECRETARY AND ANOTHER
=========================================Appearance
:
MR DIPEN A
DESAI for
the Appellants
MR NJ SHAH, ASSTT GOVERNMENT PLEADER for
Respondent No.1
MR MUKESH H RATHOD for Respondent No.2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 19/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the parties.
This
appeal is filed against an order of the learned Single Judge which is
in terms of the consent. The learned counsel for the appellants
submits that he has filed a review application before the learned
Single Judge disputing the consensus recorded in the order. The
review application has been dismissed.
In
view of the fact that the learned Single Judge has maintained that
there is a consensus recorded and the review application was
dismissed, we do not think that any appealable stand is available in
this appeal. In that view of the matter, the appeal is dismissed as
being not maintainable against the order passed on the consensus.
In
view of the dismissal of main appeal, no order is required to be
passed on the civil application and the same is disposed of
accordingly.
(BHAGWATI
PRASAD, J.)
(K.M.THAKER,
J.)
omkar
Top