Gujarat High Court
Villooben vs Rajendra on 3 May, 2010
Gujarat High Court Case Information System
Print
AO/117/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 117 of 2010
=========================================================
VILLOOBEN
GAUTAMBHAI PARIKH & 1 - Appellant(s)
Versus
RAJENDRA
NARAYANDAS BRAHMBHATT & 3 - Respondent(s)
=========================================================
Appearance :
MR
BHARAT R PANDYA for
Appellant(s) : 1 - 2.
MR SIDDHARTH H DAVE for Respondent(s) : 1 -
2.
None for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 03/05/2010
ORAL
ORDER
1. Heard
learned Advocate Mr. B.R.Pandya for the appellant. He invited the
attention of the Court to the relevant para wherein the learned Judge
has discussed at length the reasons for which he has believed the
possession to be with the plaintiff.
2. Learned
Advocate for the appellant could not make out the case which requires
interference at the hands of this Court. Hence, the Appeal from Order
is dismissed.
(RAVI
R. TRIPATHI, J.)
jani
Top