Gujarat High Court High Court

Balkrushna vs Unknown on 17 October, 2008

Gujarat High Court
Balkrushna vs Unknown on 17 October, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/654/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 654 of 2006
 

In


 

LETTERS
PATENT APPEAL No. 1511 of 2004
 

In
SPECIAL CIVIL APPLICATION No. 2843 of 2003
 

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

 

BALKRUSHNA
NATVARLAL BHATT - Applicant(s)
 

Versus
 

VIRAMGAM
MUNICIPALITY - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
JK PARMAR for
Applicant(s) : 1, 
MR
VK JOSHI for
Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 17/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

This
Application for review has been taken out by the appellant in the
above Letters Patent Appeal against the judgment and order dated 20th
September, 2005 passed by this Court (Coram: B.J.Shethna and
M.C.Patel, JJ.). Under the guise of review, the applicant has sought
rehearing of the Appeal.

No
ground for review is made out. The Application is rejected.

(K.M.Thaker,
J.) (Ms.R.M.Doshit, J.)

/moin

   

Top