Gujarat High Court High Court

State vs Kankaria on 30 August, 2010

Gujarat High Court
State vs Kankaria on 30 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1612/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1612 of 2010
 

In


 

FIRST
APPEAL No. 1574 of 2009
 

To


 

LETTERS
PATENT APPEAL No. 1619 of 2010
 

In


 

FIRST
APPEAL No. 1581 of 2009
 

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


 

STATE
BANK OF INDORE - Appellant(s)
 

Versus
 

KANKARIA
ENTERPRISES & 6 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PRANAV G DESAI for Appellant(s) : 1, 
None for Respondent(s) : 1 -
7. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 30/08/2010  
COMMON ORAL ORDER

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

In
view of Section 100A of the Code of Civil Procedure, 1908, no appeal
under Clause 15 of the Letters Patent is maintainable against the
first appellate order passed pursuant to the judgment and decree of
the trial Court. These appeals being not maintainable, the same are
dismissed. No costs.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

Sundar/*

   

Top