Gujarat High Court Case Information System
Print
SCA/12928/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12928 of 2009
=====================================
DEPUTY
ENGINEER - Petitioner(s)
Versus
JIVRAJBHAI
ARJANBHAI - Respondent(s)
=====================================
Appearance
:
MR RC JANI for Petitioner(s) :
1,
None for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/04/2010
ORAL
ORDER
1.0 The
present petitioner original defendant in Regular Civil Suit No.
326 of 2005 filed an application being exh. 36 praying that the
original owner of the premises, wherein an accident has occurred,
should be impleaded as a party defendant. That application is
decided by the learned 6th Additional Civil Judge and
Judicial Magistrate First Class, Junagadh by an order dated 29th
September 2009. The learned Judge has discussed the reasons for
which he has rejected the application filed by the present
petitioner.
2.0 Having
perused the reasoning given by the learned Judge, this Court is of
the opinion that no error has been committed by the
Court
below which will warrant interference at the hands of this Court.
Hence, this petition is dismissed.
[
Ravi R. Tripathi, J. ]
hiren
Top