Gujarat High Court
Appearance: vs Unserved As Refused For on 2 September, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS PATENT APPEAL No 459 of 1997
in
FIRST APPEALNo 7266 of 1995
--------------------------------------------------------------
PRASHANT POPATLAL SHAH
Versus
SHRUTIBEN PRASHANTBHAI SHAH
--------------------------------------------------------------
Appearance:
PARTY-IN-PERSON for Petitioner
UNSERVED AS REFUSED for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE C.K.THAKKER and
MR.JUSTICE H.L.GOKHALE
Date of Order: 05/05/97
ORAL ORDER
Heard Mr Shah, party-in-person. This appeal is
against the order of the learned single Judge in First
Appeal 7226 of 1995 whereby the learned Judge has
directed the restoration of Civil Suit No.5107 of 1994.
It is a discretionary order and in our view, the learned
judge has given cogent reasons while passing that order.
There is no reason to interfere with the said order.
Appeal is dismissed.
05.05.1997(C.K. Thakker, J.)
(H.L. Gokhale, J.)