Gujarat High Court High Court

Patel vs Deputy on 29 November, 2010

Gujarat High Court
Patel vs Deputy on 29 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1203/1988	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1203 of 1988
 

To


 

FIRST
APPEAL No. 1222 of 1988
 

 
For
Approval and Signature:
 

  
HONOURABLE
MR.JUSTICE KS JHAVERI
 


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

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

PATEL
VIRAMBHAI AMTHABHAI & 2 - Appellant(s)
 

Versus
 

DEPUTY
COLLECTOR MODASA & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
NITIN M AMIN for
Appellant(s) : 1 - 2. 
MR NEEREAJ SONI AGP for Defendant(s) :
1, 
None for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/11/2010 

 

 
 
ORAL
JUDGMENT

In
view of the decision dated 27.08.2008 rendered in First Appeal Nos.
129 of 1989 to 154 of 1989, this group of appeals cannot be
entertained. The
appeals stand disposed of.

(K.S.JHAVERI,
J.)

niru*

   

Top