Gujarat High Court High Court

Dr.Mahesh vs Ratanben on 11 March, 2010

Gujarat High Court
Dr.Mahesh vs Ratanben on 11 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3161/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3161 of 2010
 

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

DR.MAHESH
BHAILALBHAI DAVE KARTA OF HUF OF DECD BHAILALBH - Petitioner(s)
 

Versus
 

RATANBEN
PRAVINBHAI MAKWANA HEIR OF DECEASED ZINABHAI K - Respondent(s)
 

===================================== 
Appearance
: 
MR PP MAJMUDAR for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=====================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 11/03/2010 

 

 
ORAL
ORDER

1. Heard
learned Advocate Mr. Majmudar for the petitioner. Any attempt on the
part of the petitioner original opponent landlord owner
of the premises to see that the occupier of the premises remains
without electric supply cannot be entertained by this Court. Hence,
this petition is dismissed.

2. At
the request of learned Advocate Mr. Majmudar it is clarified that
non-entertainment of this petition will not prejudicially affect the
rights and contentions of the petitioner in pending suit.

[
Ravi R. Tripathi, J. ]

hiren

   

Top