Gujarat High Court High Court

================================================= vs Unknown on 13 August, 2008

Gujarat High Court
================================================= vs Unknown on 13 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10375/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10375 of 2008
 

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


 

SAIYAD
MUSTUFAMIYA PIRSAHEB AND ANOTHER
 

Versus
 

BHIMJIBHAI
KARSANBHAI PATEL AND OTHERS
 

=================================================
 Appearance : 
MR
DR BHATT for the
Petitioners 
=================================================  

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 13/08/2008 

 

ORAL
ORDER

1. The
petitioner is before this Court against order dated 01.03.2008 passed
below application Exh.19 in Civil Misc. Appeal No.94 of 2007 by the
learned Joint District Judge, Ahmedabad (Rural).

2. The
learned advocate for the petitioners submitted that the learned Judge
ought not to have rejected the application and ought to have ordered
to hear the same along with application Exh.9.

The
order does not warrant any interference at the hands of this Court.
However, at the request of the learned advocate for the petitioners,
it is observed that it will be open for the petitioners to file a
similar application after application Exh.9 is heard and decided by
the learned Judge.

3. The
petition is disposed of accordingly.

Direct
service is permitted.

(RAVI
R.TRIPATHI, J.)

*Shitole

   

Top