Gujarat High Court Case Information System
Print
SCA/14803/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14803 of 2010
=========================================================
MANABEN
WD/O DHULABHAI PUJABHAI TADVI - Petitioner(s)
Versus
RAMANBHAI
VESTBHAI TADVI - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 None for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/03/2011
ORAL
ORDER
1. By
way of this petition, the petitioner has challenged the order dated
19.01.2010, passed below Exhibit-39, by learned 3rd
Additional Civil Judge and J.M.F.C, Dahod, in Regular Civil Suit No.
178 of 2008, whereby the learned Judge has rejected the Exhibit-39
application filed by the petitioners.
2. Heard
the learned advocate for the petitioners. The trial Court while
considering the application for appointment of Court Commissioner,
has considered the evidence as well as the documents on record and
accordingly rejected the same. The trial Court has discussed the
position that though the suit was filed in the year 2008, the
application was filed in September 2009, and no explanation was given
for the delay. The Trial Court has given cogent and convincing
reasons to reject the application. Learned Counsel for the petitioner
is not in a position to point out anything from the record to take a
different view of the matter. The petition is devoid of any merit.
Hence, the same is dismissed.
(K.S.JHAVERI,J.)
pawan
Top