Gujarat High Court High Court

Amrutkumar vs Arvind on 16 September, 2008

Gujarat High Court
Amrutkumar vs Arvind on 16 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1151020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11510 of
2008 
=========================================================


 

AMRUTKUMAR
ALPESHKUMAR JAIN THROUGH PROPRIETOR MANGILAL - Petitioner(s)
 

Versus
 

ARVIND
RAMJILAL KHANDELWAL - Respondent(s)
 

=========================================================
Appearance : 
MR
HEMANG R RAWAL for Petitioner(s) : 1, 
None for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/09/2008  
ORAL ORDER

Learned
advocate for the petitioner submitted that in the application Exh.15
filed by the petitioner original defendant, the present
respondent original plaintiff has not filed any reply. He further
submitted that Special Civil Suit No.14 of 2004 has been filed by the
respondent herein with respect to very same transaction for which the
petitioner had filed a suit before the learned Civil Judge (S.D.),
Jodhpur and the said suit was decreed. In the said suit, the present
respondent had not set up any counter claim.

Considering
the submissions made, issue NOTICE returnable on 14.10.2008.

(Akil
Kureshi, J.)

mrpandya*

   

Top