Gujarat High Court
Bansal vs State on 19 January, 2011
Gujarat High Court Case Information System
Print
SCA/16020/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16020 of 2010
=========================================================
BANSAL
BROTHERS - THROUGH PARTNER - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NAVIN K PAHWA for M/S THAKKAR ASSOC.
for
Petitioner(s) : 1,
MS MAITHILI MEHTA, AGP for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1 - 2.
MR AR THACKER for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/01/2011
ORAL
ORDER
Heard learned Advocate
Mr.Pahwa for M/s.Thakkar Associates for the petitioner.
Taking into
consideration the nature of the dispute involved in the matter, it
being a pure civil dispute between the parties, the petitioner must
take recourse to the remedy available under the civil law wherein he
may be required to pay necessary Court fees.
The petition is
disposed of accordingly. Notice is discharged. No costs.
(Ravi
R.Tripathi, J.)
*Shitole
Top