Gujarat High Court High Court

Mota vs District on 5 August, 2011

Gujarat High Court
Mota vs District on 5 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1215/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1215 of 2011
 

IN
 

SPECIAL
CIVIL APPLICATION NO.8619 OF 2009
 

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

 

MOTA
DUDH UTPADAK SAHKARI MANDLI LIMITED - Appellant(s)
 

Versus
 

DISTRICT
REGISTRAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
R
C JANI & ASSOCIATE for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1,
 

MR UMANG
OZA FOR MR CHIRAG B PATEL for Respondent
No.2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 05/08/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
appeal has been preferred against the order dated 21.2.2011 passed by
learned Single Judge in Special Civil Application No.8619 of 2009.
From the said writ petition, it would be evident that the petitioner
has desired not to press the writ petition. The same was disposed of
having not pressed. In that view of the matter, we are not inclined
to entertain the appeal against such order.

(S.J.MUKHOPADHAYA,CJ)

(J.B.PARDIWALA,J)

pathan

   

Top