Gujarat High Court High Court

=========================================Appearance vs Unknown on 12 May, 2010

Gujarat High Court
=========================================Appearance vs Unknown on 12 May, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/577/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 577 of 2010
 

In


 

FIRST
APPEAL No. 2838 of 2009
 

To


 

LETTERS
PATENT APPEAL No. 583 of 2010
 

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

THE
BHARUCH DISTRICT CO-OPERATIVE MILK PRODUCERS CO. LTD 

 

Versus
 

JAGANBHAI
BHAIJIBHAI AND OTHERS 

 

=========================================Appearance
: 
MR MIHIR JOSHI,
SENIOR COUNSEL, for NANAVATI ASSOCIATES
for the
Appellant 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 12/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
the learned counsel for the appellant.

These
appeals are filed against the order of learned Single Judge of this
Court in First Appeal. In land acquisition matters, Section 100-A of
the Civil Procedure Code prescribes that as and when a case is
decided by learned Single Judge of a High Court, either in the matter
of original or appellate decree, no further appeal shall lie from the
judgment and decree of learned Single Judge. Since the decree has
been passed by the learned Single Judge of this Court in First
Appeal, this Court is of the opinion that these appeals are not
maintainable in view of Section 100-A of the Civil Procedure Code.

In
view of the above, the appeals are dismissed.

(BHAGWATI
PRASAD, J.) (J.C.UPADHYAYA, J.)

omkar

   

Top