Gujarat High Court Case Information System
Print
CA/1491/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 1491 of 2011
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 39 of 2011
=========================================================
DESAIBHAI
SOMABHAI PATEL - Petitioner(s)
Versus
ARUNABEN
WD/O VALLABHAI SHANABHAI PATEL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VILAS G GOSWAMY for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/02/2011
ORAL
ORDER
1. Heard
learned advocate Mr.V.G.Goswami for applicant.
2. Considering
the prayer made in this application, to file above mentioned Civil
Revision Application before this Court, when execution proceeding is
pending before the trial Court.
3. Therefore,
let applicant may approach to trial Court in execution proceedings by
filing necessary application under Order 21 Rule 97 of Code of Civil
Procedure.
4. Today,
learned advocate Mr.Goswami submitted that such application is
already filed before the trial Court.
5. Therefore,
it is directed to trial Court to decide such application in
accordance with law after giving reasonable opportunity of hearing to
both parties.
6. In
view of aforesaid observations and directions, present application is
disposed of without expressing any opinion on merits.
[
H.K.RATHOD, J. ]
(vipul)
Top