Gujarat High Court High Court

Appearance: vs No Case Is Made Out On Behalf Of The … on 5 September, 2011

Gujarat High Court
Appearance: vs No Case Is Made Out On Behalf Of The … on 5 September, 2011
Author: D.G.Karia,
))
      IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


      CIVIL REVISION APPLICATION No 648 of 1997
      --------------------------------------------------------------
      NURUDDIN HABIB AMLANI
 Versus
      JADAVBEN WD/O DAHYABHAI       KALYANDAS DADA
      --------------------------------------------------------------
      Appearance:
           MR PN BAVISHI for Petitioner


      --------------------------------------------------------------


 CORAM : MR.JUSTICE D.G.KARIA
      Date of Order: 08/07/97


 ORAL ORDER

Heard Mr.A.G.Vyas, learned Advocate appearing for
the petitioner.

No case is made out on behalf of the petitioner
to interfere with the concurrent findings of facts
recorded by both the courts below. It is clear from the
record that the premises in question are closed
continuously since 1985 and the electric connection
therein was disconnected on or about 1.3.1995 till this
date and that the surviving partner of the partnership
firm, which occupied the suit shop, has shifted to Surat,
keeping the premises closed since then and that there is
no partnership business in the suit shop, as is admitted
by the defendant in his cross-examination Exh.89.

There is no substance at all in the present petition.
Hence, it is summarily rejected.

(D.G.Karia,J.)
***