Gujarat High Court High Court

Ahmad vs Abubhakar on 12 August, 2010

Gujarat High Court
Ahmad vs Abubhakar on 12 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9650/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9650 of 2006
 

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


 

AHMAD
RASID YUSUF PATEL - Petitioner(s)
 

Versus
 

ABUBHAKAR
YUSUF PANCHBHAYA & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RN SHAH for Petitioner(s) : 1, 
MR NV GANDHI for Respondent(s) : 1
- 2. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/08/2010 

 

ORAL
ORDER

In
this petition under Articles 227 of the Constitution of India,
challenge is made to the order dated 27.01.2005 passed by the learned
Civil Judge (J.D.), Mandvi below Exh.73 in Regular Civil Suit No.28
of 2004.

Initially,
notice was ordered to be issued by order dated 04.05.2006 passed by
this Court.

Today,
after arguing the matter for some time, learned advocate for the
petitioner fairly conceded that the subject matter of this petition
is covered by the decision of this Court in the case of Bhil Seva
Mandal v. Naik Shana Daboda & Ors. Reported
in XXI : 1980 GLR 784
against the petitioner.

In
view of the above, this petition stands disposed of.

Notice
discharged.

[Anant
S. Dave, J.]

*pvv

   

Top