Gujarat High Court
Zahidhussain vs Aslambhai on 26 August, 2010
Gujarat High Court Case Information System
Print
FA/669/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 669 of 2010
=========================================
ZAHIDHUSSAIN
MOHMADHUSSAIN KURESHI - Appellant(s)
Versus
ASLAMBHAI
SHABBIRBHAI SHAIKH & 2 - Defendant(s)
=========================================
Appearance :
MR
BC DAVE for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1,
RULE NOT
RECD BACK for Defendant(s) : 2,
MR SHALIN N MEHTA for Defendant(s)
: 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/08/2010
ORAL
ORDER
Heard learned
Advocate Mr.B.C.Dave for the appellant.
Learned
Advocate for the appellant submitted that the Tribunal has committed
an error in assessing the income of the deceased at only Rs.2,000/-
per month, though he was having business as a Cable Operator.
The matter
requires consideration.
ADMIT.
(Ravi R.Tripathi, J.)
*Shitole
Top