Gujarat High Court High Court

Sorathia vs State on 18 September, 2008

Gujarat High Court
Sorathia vs State on 18 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/493/2000	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 493 of 2000
 

In


 

SPECIAL
CIVIL APPLICATION No. 981 of 2000
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI  
HONOURABLE
MR.JUSTICE K.M.THAKER
 
 
=========================================================

 
	  
	 
	  
		 
			 

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 ?
		
	

 

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

 

SORATHIA
RABARI PASHU PALAN SAMUHIK KHETI MANDALI LTD. - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AM PAREKH for
Appellant(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 18/09/2008 

 

 
 
			ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1. The
present LPA is filed being aggrieved by an oral order passed by this
Court dated 26.7.2000.

2. After
the matter is argued for some time, learned advocate Mr. Parekh for
the appellant, seeks permission to withdraw the appeal with a view to
pursue the representation pending or which may be made hereafter
before the authority.

Permission
is granted. LPA is disposed of as withdrawn.

(Ravi
R. Tripathi, J.)

(K.M.

Thaker, J.)

(karan)

   

Top