Gujarat High Court Case Information System
Print
LPA/461/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 461 of 2010
In
SPECIAL CIVIL APPLICATION No. 23810 of 2007
With
CIVIL APPLICATION No. 2746 of 2010
In
LETTERS PATENT APPEAL No. 461 of
2010
=================================================
DILIP
PRAHLADBHAI PATEL - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance
:
MR
BK DAMANI for Appellant(s) : 1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/08/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appellant has preferred this appeal against the order dated
17.09.2007 passed by the learned Single Judge in Special Civil
Application No. 23810 of 2007. The order reads as follows:-
The
present petition is filed under Article 226 of the Constitution of
India. There are concurrent findings recorded by three authorities.
Hence no substance. The petition is dismissed.
Mr.
Jaswant K. Shah, A.G.P. has appeared on behalf of the respondents and
waived notice. We have heard both the parties. In view of the fact
that the impugned order is a non-speaking order, we have no option
but to set aside the order dated 17.09.2009 and remit the Special
Civil Application No.23810 of 2007 to learned Single Judge to decide
the same on merit by a speaking order. The Letters Patent Appeal and
Civil Application stand disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top