Gujarat High Court High Court

Balumal vs Unknown on 8 February, 2010

Gujarat High Court
Balumal vs Unknown on 8 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2461/2009	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2461 of 2009
 

In


 

LETTERS
PATENT APPEAL No. 995 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11508 of 2008
 

 


 

 


 

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


 

BALUMAL
G TEKWANI - Applicant(s)
 

Versus
 

KANDLA
PORT TRUST & 3 - Opponent(s)
 

=================================================
 
Appearance : 
MR
BHUSHAN B OZA for Applicant(s) : 1, 
MR DHAVAL D VYAS for
Opponent(s) : 1 - 3. 
None for Opponent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 08/02/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Admittedly,
appellant Kandla Port Trust was not a party to the registered
deed dated 18.12.1990 whereby the original lessee executed another
lease in favour of the third party – petitioner. For entering such
transaction between the lessee and the third party, permission of the
Kandla Port Trust was not obtained. Only an application was filed
and during pendency of the same, the lease was executed by the
original lessee in favour of a third party without permission of the
original lessor and for the said reason, the Division Bench held that
the learned Single Judge ought not have granted relief in the writ
petition. If the third party had any grievance against the lessor,
he has to approach the civil forum and not the writ Court.

In
absence of any error of record, we are not inclined to entertain the
application for review of the judgment of the Division Bench. No
merit. The review application is accordingly dismissed.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top