Gujarat High Court High Court

Ashokbhai vs Hasmukhlal on 23 April, 2010

Gujarat High Court
Ashokbhai vs Hasmukhlal on 23 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5040/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 5040 of 2010
 

 


 

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

ASHOKBHAI
VELJIBHAI SAVANI - Petitioner(s)
 

Versus
 

HASMUKHLAL
MOHANLAL TELWALA & 6 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
SURESH M SHAH for Petitioner(s) : 1,Mr.TULSHI R SAVANI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
7. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 23/04/2010 

 

 
ORAL
ORDER

Heard
learned advocates Mr.Suresh M. Shah and Mr.Tulshi R. Savani for the
petitioner. The petitioner- original defendant no.1 is before this
Court being aggrieved by the judgement and order dated 10th
October 2003 passed by the learned 5th Joint Civil Judge,
Senior Division, Surat in Special Civil Suit No.313 of 1997. The
learned advocate for the petitioner invited attention of the Court to
a Purshis which was filed by the learned advocate for defendant no.1
before the Court below. The learned advocate for the petitioner also
invited attention of the Court to the Rozkam in the matter and
submitted that after having ‘recorded’ the Purshis filed by the
learned advocate appearing for defendant no.1, the court did not
issue notice to defendant no.1 about the same and decreed the suit.
The learned advocate for the petitioner placed on record a copy of
that Purshis along with a copy of the Rozkam.

2. The
matter requires consideration. Rule and notice as
to interim relief returnable on 6th May 2010. Ad
interim relief in terms of para 7(b). Direct service is permitted.

(RAVI
R. TRIPATHI, J.)

skarim

   

Top