Gujarat High Court High Court

Mohammed vs Amitkumar on 16 April, 2010

Gujarat High Court
Mohammed vs Amitkumar on 16 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3701/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 3701 of 2010
 

 


 

In
 

 

 

APPEAL
FROM ORDER No. 96 of 2010
 

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


 

MOHAMMED
YUNUS YUSUF DINATH - Petitioner(s)
 

Versus
 

AMITKUMAR
THAKORBHAI PATEL & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
YN RAVANI for
Petitioner(s) : 1, 
MR NV ANJARIA for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/04/2010
 

 

 

ORAL
ORDER

1. The
present Civil Application is filed seeking permission to produce and
rely upon and refer the cancellation deed dated 05.02.2010 at
Annexure A to this application. This application is not survive
in as much as the Appeal from Order is dismissed.

2. At
the request of learned Advocate for the applicant appellant
original plaintiff, it is clarified that it will be open for the
applicant plaintiff to produce the said document before the Court
below for its consideration. In the event, the document is produced
before the Court below, the Court will consider the same in
accordance with law.

3. In
view of the aforesaid observations, the Civil Application is disposed
of.

[RAVI
R.TRIPATHI, J.]

jani

   

Top