Gujarat High Court High Court

Pushpa vs Arjandas on 11 March, 2010

Gujarat High Court
Pushpa vs Arjandas on 11 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3165/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3165 of 2010
 

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

PUSHPA
MENGHRAJMAL PAHILWANI - Petitioner(s)
 

Versus
 

ARJANDAS
JETHANAND AMARNANI - Respondent(s)
 

===================================== 
Appearance
: 
MR ANAND B GOGIA for
Petitioner(s) : 1,MR RB GOGIA for Petitioner(s) : 1,MR BB GOGIA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 11/03/2010 

 

 
ORAL
ORDER

1. Heard
learned Advocate Mr. Gogia for the petitioner. No case is made out
for interference at the hands of this Court. Hence, this petition is
rejected.

2. At
the request of learned Advocate Mr. Gogia it is clarified that the
facts, as stands, will be appreciated by the Court while deciding the
matter on merits without being influenced by the fact that this
petition is not entertained by this Court. This does not mean that
the Court will consider the matter in any other manner then ‘in
accordance with law’.

[
Ravi R. Tripathi, J. ]

hiren

   

Top