Gujarat High Court High Court

Gopal vs Madhuben on 23 September, 2010

Gujarat High Court
Gopal vs Madhuben on 23 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1102/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1102 of 2010
 

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

 

GOPAL
PRASAD SUMAN - Applicant(s)
 

Versus
 

MADHUBEN
SHARMA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR KARTIK
PANDYA, APP for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 23/09/2010 

 

 
 
ORAL
ORDER

The
petitioner appears in person. He has made following prayer :

1.
This Hon’ble Court may be pleased to you see my matter which was file
by Miss Advocate M.S. Sharma S.C.A. No. 10335/07 an verify why
concern officer of my signature which is shown in said petition as
the said signature is false signature and act legal action against
advocate who is appear on behalf of me under the advocate act in the
interest of justice

The
petitioner contended that Special Civil Application was prepared
without taking into account full documents produced by him.

If
the petitioner has any grievance against his advocate, it would be
open for him to approach the Bar Council. Further if the petitioner
has any dissatisfaction with the ultimate order that came to be
passed in Special Civil Application No.10355/2007, it would also be
open for him to take such legal recourse available to him. However,
this prayer is not required to be granted in this petition. Same is
turned down.

Petition
is dismissed.

(Akil
Kureshi,J.)

(raghu)

   

Top