Gujarat High Court
Ibp vs Bhavesh on 23 September, 2010
Gujarat High Court Case Information System
Print
LPA/272/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 272 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4612 of 2007
=========================================
IBP
CO LTD THROUGH ITS CHAIRMAN - Appellant(s)
Versus
BHAVESH
ZAVERILAL THACKER & 2 - Respondent(s)
=========================================
Appearance :
MR
M.R. BHATT, SR. COUNSEL With MS MAUNA M BHATT for Appellant(s) : 1 -
2.
DS AFF.NOT FILED (N) for Respondent(s) : 1,
MR PS CHAMPANERI
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel appearing on behalf of the appellant submits that the
original land owner has transferred the land and therefore, nothing
survives in this appeal. In this view of the matter, no further
order is required to be passed. Appeal stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top