Gujarat High Court High Court

Dhulabhai vs Savesing on 22 July, 2008

Gujarat High Court
Dhulabhai vs Savesing on 22 July, 2008
Bench: M.R. Shah
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/5707/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5707 of 2008
 

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

 

DHULABHAI
RUDABHAI PARMAR & 1 - Petitioner(s)
 

Versus
 

SAVESING
KHOJASING DALSING & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SL VAISHYA for
Petitioner(s) : 1
- 2. 
NOTICE
NOT RECD BACK for
Respondent(s) : 1
- 2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
 
ORAL
ORDER

What
is prayed in the present Special Civil Application is transfer of the
proceedings from Motor Accident Claims Tribunal, Ahmedabad to
Palanpur for which appropriate remedy would be to file the Misc.
Civil Application under Section 24 of the Civil Procedure Code.
Hence, the present Special Civil Application is not entertained. It
will be open for the petitioners to file the Misc. Civil Application
for the same relief which can be considered in accordance with law
and on merits. The petition is dismissed with the above. Notice is
discharged.

(M.R.Shah,J)

pathan