Gujarat High Court Case Information System
Print
LPA/2489/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2489 of 2010
With
CIVIL
APPLICATION No. 12846 of 2010
=================================================
YOGESHBHAI
RATILAL KANSARA & 5 - Appellant(s)
Versus
THANGAD
NAGARPALIKA and others
=================================================
Appearance :
MR
SP MAJMUDAR for Appellant
MR DHAVAL D VYAS for Respondent
Mr.
U.A. Trivedi, AGP, for
Respondent(s) : 2 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/10/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
After
some arguments, learned counsel appearing on behalf of the
appellants-shopkeepers sought permission to withdraw the appeal to
approach the respondent- Thangadh Nagarpalika to allot the shops on
the basis of the offer already given by the Nagarpalika. Learned
counsel appearing for the Nagarpalika and the learned AGP have no
objection for withdrawal of the case.
In
the facts and circumstances, we allow the appellants to move before
Thangadh Nagarpalaka. Pursuant to the auction in question, if nobody
auctioned for the shops in question, the Thangadh Nagarpalika shall
consider the request of the appellants-petitioners to allot the shops
in their favour on the basis of the offer already given by the
Thangadh Nagarpalika
Appeal
and Civil Application both stand disposed of.
[S.J.
MUKHOPADHAYA, C.J.]
[swamy] [ANANT
S. DAVE, J.]
Top