Gujarat High Court Case Information System Print CA/4394/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 4394 of 2010 In CIVIL REVISION APPLICATION (STAMP NO.) No. 36 of 2010 ====================================== DEPUTY CONSERVATOR OF FOREST & 2 - Petitioners Versus KANTIBHAI SABOORBHAI PANCHAL & 1 - Respondents ====================================== Appearance : MR NEERAJ SONI, AGP for the Petitioners. None for the Respondents. ====================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 27/04/2010 ORAL ORDER
1. The present
Civil Application has been preferred by the applicants State of
Gujarat and others to condone the delay in preferring the Civil
Revision Application challenging the judgement and order dated
02/09/2009 passed by the learned Presiding Officer, 2nd
Fast Track Court, Panchmahal at Godhara in Civil Misc. Appeal No.106
of 2007 and Civil Misc.Appeal No.54 of 2008, by which, learned
Appellate Court has dismissed the said Appeals confirming the
judgement and order passed by the learned Trial Court below Exh-5
application in Regular Civil Suit No.82 of 2007.
2. Considering
the fact that against the order passed by the learned Appellate
Court, which was arising out of the order passed by the learned Trial
Court, Civil Revision Application is not maintainable and, therefore,
to condone the delay in preferring the Civil Revision Application
would be exercise in futility. Hence, the present Civil Application
is dismissed.
[M.R.SHAH,J]
*dipti
Top