Gujarat High Court Case Information System
Print
SCA/8448/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8448 of 2010
======================================
MOHAMAD
JIVEKHAN PATHAN - Petitioner(s)
Versus
HUSANABANU
USMANKHAN PATHAN(RATANPURVALA) - Respondent(s)
======================================
Appearance :
M.
Krupa Apdnekar for MR AY KOGJE for
Petitioner
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/07/2010
ORAL
ORDER
This
petition under Article 227 of the Constitution of India is filed by
the petitioner [original judgment debtor] challenging the order
dated 3.5.2010 passed by the learned Principal Senior Civil Judge,
Nadiad, below application Exh.20 [for stay] in Special Darkhast
No.75 of 2005.
Admittedly,
the petitioner herein has lost in all the proceedings and First
Appeal No.1511 of 2005 and Second Appeal No.264 of 2007 were
dismissed by this Court and in the suit filed by the petitioner, no
relief was granted. The attempt on the part of the petitioner is to
thwart the execution proceeding. Considering
the above, no case is made out to exercise power under Article 227 of
the Constitution of India. Hence, this petition is rejected summarily
with no order as to costs.
(ANANT
S. DAVE, J.)
(swamy)
Top