Gujarat High Court High Court

Hargovandas vs Vinodkumar on 12 November, 2008

Gujarat High Court
Hargovandas vs Vinodkumar on 12 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7900/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7900 of 2008
 

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


 

HARGOVANDAS
RANCHHODDAS MEHTA - Petitioner(s)
 

Versus
 

VINODKUMAR
AMRUTLAL MODI - Respondent(s)
 

=========================================================
Appearance : 
MR
PUNIT B JUNEJA for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/11/2008 

 

 
ORAL
ORDER

What
is challenged in the present petition is judgment and order passed by
the learned Appellate Court in Regular Civil Appeal No. 43 of 2007
modifying the decree passed by the learned trial Court and against
the same Second Appeal is maintainable. Hence, learned advocate for
the petitioner seeks permission to withdraw the present Special
Civil Application with a liberty to file Second Appeal. Permission is
accordingly granted. Petition is dismissed as withdrawn as above
liberty.

(M.R.SHAH,
J.)

kaushik.

   

Top