Gujarat High Court High Court

Gopikshan vs Rekha on 22 March, 2010

Gujarat High Court
Gopikshan vs Rekha on 22 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1197/1987	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1197 of 1987
 

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

 

GOPIKSHAN
CHUNILAL & 2 - Petitioner(s)
 

Versus
 

REKHA
PRAKASH RAJARNAVIS & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRANAV G DESAI for
Petitioner(s) : 1 - 3. 
NOTICE SERVED for Respondent(s) : 1 - 3. 
MR
DR BHATT for Respondent(s) : 4, 7, 
MR RAJNI H MEHTA for
Respondent(s) : 5, 
MR SUNIL B PARIKH for Respondent(s) :
6, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 22/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned counsel for the parties. The Misc.Civil Application is filed
for permission to appeal as indigenous person and that too delayed.
In view of the fact that the appeal pertains to the year 1987 and the
application also pertains to the same era, we do not think that any
fruitful result can be obtained in the matter of this nature, which
are not taken care of for more than two decades. In that view of the
matter, we are not persuaded to grant this application. The
application is dismissed accordingly. In view of the order passed in
civil application, Misc.Civil Application (Stamp) No.1774 of 1987 and
First Appeal (Stamp) No.54 of 1986 also does not survive.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top