Gujarat High Court High Court

Bharat vs We on 16 September, 2008

Gujarat High Court
Bharat vs We on 16 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/2254/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 2254 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6862 of 1993
 

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


 

BHARAT
P PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Opponent(s)
 

======================================
 
Appearance : 
MR
KIRIT I PATEL for Applicant(s) : 1, 
GOVERNMENT PLEADER for
Opponent(s) : 1, 
None for Opponent(s) : 2 - 4. 
MR DHAVAL D VYAS
for Opponent(s) : 5, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE                MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

				Date
: 16/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

We
see no reason to take a different view from the order passed by the
Division Bench in Special Civil Application No. 6862 of 1993, wherein
the question of lease granted to respondent No.5 for a period of 20
years was considered. The petition was disposed of in light of the
fact that lease granted with effect from 1987 has also expired.

The
Misc. Civil Application for review stands rejected.

(K.S.

Radhakrishnan, C.J.)

(M.S.

Shah, J.)

*/Mohandas

   

Top