Gujarat High Court High Court

Kirtikumar vs Dalpatbhai on 8 August, 2008

Gujarat High Court
Kirtikumar vs Dalpatbhai on 8 August, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/1452/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1452 of 2008
 

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

 

KIRTIKUMAR
BHIKHAJI PRAJAPATI - Appellant(s)
 

Versus
 

DALPATBHAI
PRATAPBHAI PUROHIT & 2 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SANDIP C SHAH for
Appellant(s) : 1, 
None for Defendant(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. SC Shah on behalf of appellant. He raised
contention that Tribunal has apparently committed error while
assessing income of the claimant Rs. 1500/- per month which yearly
comes to Rs. 18,000/- which amounts to none application of mind by
the Tribunal.

Hence,
considering the submissions. Appeal is admitted.

(H.K.RATHOD,
J)

asma

   

Top