Gujarat High Court High Court

Vasantlal vs Thakorbhai on 23 June, 2010

Gujarat High Court
Vasantlal vs Thakorbhai on 23 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/637/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 637 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4477 of 2008
 

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


 

VASANTLAL
HARILAL PATEL & 1 - Appellant(s)
 

Versus
 

THAKORBHAI
NARSINHBHAI PATEL & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MRS
KETTY A MEHTA for
Appellant(s) : 1 - 2. 
MR YN RAVANI for Respondent(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 2 -
3. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

					Date
: 23/06/2010 

 

ORAL
ORDER

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

Learned
counsel appearing on behalf of the respondent submits that order was
passed by the Gujarat Revenue Tribunal on 14.10.1977 and after about
33 years, SCA was filed in 2008, and that is one of the grounds
considered by the learned Judge to dismiss the writ petition.

In
absence of counsel for the appellant, we are not in a position to
verify it. Post the matter on 28.6.2010 at 2.30. P.M within five
cases.

(S.J.Mukhopadhaya,
C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top