Gujarat High Court High Court

Haren vs Prataprai on 1 July, 2008

Gujarat High Court
Haren vs Prataprai on 1 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8757/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8757 of 2008
 

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

 

HAREN
J DOSHI - Petitioner(s)
 

Versus
 

PRATAPRAI
GAURISHANKER TRIVEDI (ABETED) & 18 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ARPIT A KAPADIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
19. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 01/07/2008  
ORAL ORDER

Mr.

Gandhi submits that so far as the original proceedings in the trial
Court are concerned, the issues are not framed therefore, the stage
of Order-13 Rule-1 is not crossed. He further submits that the
appeal, during the proceedings of which the documents are now sought
to be produced, is an appeal preferred against the order appointing
receiver. Mr. Gandhi, thus, tried to submit that it is during the
pendency of the suit proceedings when even the issues have yet not
been framed, the subject appeal is preferred wherein, the documents
are sought to be produced for effective hearing of the appeal. Under
the circumstances, in submission of Mr. Gandhi, the learned Court has
committed error by not permitting the production of documents and has
also committed error in not taking into consideration the provisions
of Order-39 Rule-1. Hence, Notice returnable on 7th
July, 2008. Direct Service is
permitted.

[K.M.Thaker,
J.]

kdc