Gujarat High Court
Jitendra vs Umeshbhai on 2 September, 2011
Gujarat High Court Case Information System
Print
SCA/13074/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13074 of 2011
=======================================================
JITENDRA
KANAIYALAL SHAH & 1 - Petitioner(s)
Versus
UMESHBHAI
RATILAL SHAH & 7 - Respondent(s)
=======================================================
Appearance :
MR
JR SHAH for Petitioner(s) : 1 - 2.
MR SAURABH G AMIN for
Respondent(s) : 1,
None for Respondent(s) : 2 -
8.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 02/09/2011
ORAL
ORDER
Learned
counsel, Mr.J.R. Shah states that in view of Section 8 of the
Arbitration & Conciliation Act, 1966, Civil Revision Application
would be maintainable and, therefore, this petition may be permitted
to be converted into Civil Revision Application.
Accordingly,
the present petition is ordered to be treated/converted as Civil
Revision Application subject to completion of procedural aspects with
the registry. Thereafter, the office to place it before the
appropriate Court after obtaining the orders from the Hon’ble the
Chief Justice.
(RAJESH
H.SHUKLA, J.)
/patil
Top