Gujarat High Court Case Information System
Print
LPA/970/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 970 of 2009
In
FIRST
APPEAL No. 709 of 2003
=========================================================
REGIONAL
DIRECTOR - Appellant(s)
Versus
FATESINH
MOHANSINH RATHOD & 3 - Respondent(s)
=========================================================
Appearance :
MR
SACHIN D VASAVADA for Appellant(s) : 1,
MS ASHA H GUPTA for
Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
and
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 11/11/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA)
This
appeal is preferred against the order dated 19.07.2007 passed by the
learned Single Judge in First Appeal No. 709 of 2003 filed under
section 173 of the Motor Vehicles Act, 1988 challenging the award
passed by the Motor Accident Claims Tribunal.
In
view of the decision of the Division Bench of this Court dated 14th
May 2010 passed in LPA No. 2174 of 2009, this appeal is not
maintainable.
We
consequently dismiss the appeal on that ground alone. Interim relief,
if any, stands vacated. No order as to costs.
[BHASKAR
BHATTACHARYA, ACTING C.J.]
[A.L.DAVE.
J.]
mathew
Top