Gujarat High Court Case Information System
Print
SCA/10556/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10556 of 2009
=============================================
JAYESHBHAI
VITHALBHAI VASAVA - Petitioner(s)
Versus
KANJIBHAI
DWARKABHAI VASAVA - Respondent(s)
=============================================
Appearance
:
MR PRATIK B BAROT for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) :
1,
MRHARSHADKPATEL for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/07/2010
ORAL
ORDER
After
arguing the case for some time, learned advocate for the petitioner
is unable to pursue the matter further and requests the court to pass
appropriate order.
Considering
the facts and circumstances of the case and prima facie in view of
concurrent findings of facts, this Court is not inclined to interfere
with the orders impugned in exercise of powers under Article 226 and
227 of the Constitution of India and it will be open for the
petitioner to take lawful remedy either to challenge the will or
transfer of the land if it is contrary to law before appropriate
forum.
With
the aforesaid, the petition stands disposed of. No order as to
costs. Notice discharged.
[ANANT
S. DAVE, J.]
//smita//
Top