Gujarat High Court High Court

Kailasben vs Devendrabhai on 2 March, 2010

Gujarat High Court
Kailasben vs Devendrabhai on 2 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/81020/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 810 of 2010
 

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

 

KAILASBEN
WD/O DILIPKUMAR PATEL & 3 - Petitioner(s)
 

Versus
 

DEVENDRABHAI
ANANDJIBHAI PATELMANAGER /KARTA OF DECEASED & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT JANI for
Petitioner(s) : 1 - 4. 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 02/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Bharat Jani for the petitioners at length.

The
learned advocate vehemently submitted that the learned Judge has
committed an error in rejecting application Ex.83 by order dated
3.11.2009.

Perused
the order passed by the learned Judge. Having perused paragraph 4 of
the impugned order, the Court finds that no error is committed by the
learned Judge which requires interference of this Court, hence the
petition is rejected.

(Ravi
R. Tripathi,J.)

(karan)

   

Top