Citation : 2021 Latest Caselaw 143 Guj
Judgement Date : 6 January, 2021
C/LPA/24/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/LETTERS PATENT APPEAL NO. 24 of 2021
In R/SPECIAL CIVIL APPLICATION NO. 19188 of 2019
==========================================================
RAJENDRAKUMAR GOVINDLAL PATEL
Versus
BHAGVATI SPHEROCAST LTD.
==========================================================
Appearance:
MR KEYUR A VYAS(3247) for the Appellant(s) No. 1
for the Respondent(s) No. 1,2
==========================================================
CORAM: HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM
NATH
and
HONOURABLE MR. JUSTICE ASHUTOSH J. SHASTRI
Date : 06/01/2021
ORAL ORDER
(PER : HONOURABLE THE CHIEF JUSTICE MR. JUSTICE VIKRAM NATH)
1 Heard Shri Keyur A. Vyas, learned counsel for the appellant.
2 The learned Single Judge after dealing with the complete facts of the case, in para 6 of the judgment and order recorded that once the petitioner had accepted the lump sum amount of Rs.1,00,000/-, any subsequent challenge could not be sustained as no pending rights are left to be adjudicated.
3 We do not find any infirmity in the order passed by the learned Single Judge. Learned counsel for the appellant has also not able to show any perversity nor has
C/LPA/24/2021 ORDER
disputed the facts as recorded by the learned Single Judge.
4 The appeal lacks merits and is accordingly dismissed.
(VIKRAM NATH, CJ)
(ASHUTOSH J. SHASTRI, J) P. SUBRAHMANYAM
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!