Gujarat High Court High Court

Dhanidas vs Motiben on 1 July, 2008

Gujarat High Court
Dhanidas vs Motiben on 1 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/29601/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 29601 of 2007
 

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


 

DHANIDAS
MANOHARDAS PRANANI & 1 - Petitioner(s)
 

Versus
 

MOTIBEN
WD/O RAMABHAI @ SHANABHAI PARMAR & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HR PRAJAPATI for Petitioner(s) : 1 - 2. 
None
for Respondent(s) : 1 - 6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
ORDER

1. The
order impugned in the present petition is of March, 2007. On this
ground, this Court is not inclined to entertain this petition under
Article 227 of the Constitution of India. However, Mr. Prajapati,
learned advocate submits that the findings recorded in the order by
the learned Appellate court is contrary to what is recorded by the
learned trial Court. The learned Appellate Court has recoded the
findings contrary to the material on record and also without any
material.

2. In
view of the above, only to verify the aforesaid aspect, issue NOTICE
returnable on 29.7.2008.

(K.M.THAKER,
J.)

ynvyas