Gujarat High Court High Court

Devrajbhai vs Unknown on 8 July, 2011

Gujarat High Court
Devrajbhai vs Unknown on 8 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1730/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR DIRECTION No. 1730 of 2011
 

In


 

CIVIL
REVISION APPLICATION No. 102 of 2011
 

 


 

 


 

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

 

DEVRAJBHAI
KANJIBHAI DOBARIA & 3 - Applicant(s)
 

Versus
 

GOPALBHAI
VELJIBHAI PATEL & 7 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KETAN A DAVE for
Applicant(s) : 1 - 3. 
MR BA SURTI for Opponent(s) : 1 - 7. 
-
for Opponent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				
 

			Date
: 08/07/2011 

 

				
 

			ORAL
ORDER

1. This
application is filed, praying to recall the order dated 1.07.2011,
passed by this Court, in C.R.A. No. 102 of 2011.

2. Heard
the learned Advocate for the applicant.

3. An
attempt is made by learned Advocate for the applicant for recalling
the order dated 1.7.2011. However, this court after hearing both the
parties and after perusing the evidence on record has passed the
order, while passing this order. Learned Advocate for the applicants
did not point out the averments as made in this application on the
date of hearing and while passing order dated 1.7.2011. At this stage
it will not be appropriate to reconsider the same.

4. In
that view of the matter, no case is made out to recall the order
dated 1.7.2011. Hence, the application is rejected.

(K.S.JHAVERI,
J.)

pawan

   

Top