Gujarat High Court Case Information System
Print
SCA/8634/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8634 of 2009
======================================
HARSHAD
SONUBHAI PATIL
Versus
GAJANAND
SHANKERRAO SELAR LEGAL HEIRS OF DECEASED & ANR
======================================
Appearance :
MR
SR DIVETIA for Petitioner
NOTICE SERVED for Respondent No.1
MR
NIKUNJ D BALAR for Respondent No
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/03/2010
ORAL
ORDER
Heard
learned Advocate Mr. Divetia for the petitioners and Mr. Balar for
the respondent No.2. Mr. Divetia has vehemently argued that the
first Appellate Court – Sixth Additional District Judge, Vadodara,
has committed an error in allowing the Appeal, being Civil Misc.
Appeal No. 11 of 2009, by Order dated 23.04.2009.
Having
gone through the Order and more particularly the contents of para-12
of the Order, this Court is of the opinion that, the learned Judge
has not committed any error, which warrants interference by this
Court. This petition fails and is rejected.
(RAVI
R. TRIPATHI, J.)
pnnair
Top