Gujarat High Court Case Information System
Print
SCA/6829/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6829 of 2008
==========================================
PIRBHAI
KALUBHAI BHARUCHWALA - Petitioner(s)
Versus
SAKINABIBI
ALLARAKHA SHAIKH & 3 - Respondent(s)
==========================================
Appearance
:
MR BHARAT R
VYAS for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 15/07/2008
ORAL
ORDER
What
is challenged in the present Special Civil Application under Article
227 of the Constitution of India is the judgement and order passed by
the learned Appellate Court in Regular Civil Appeal No. 124/1998 by
which the learned Appellate Court has allowed the said appeal
presented under Section 96 of the Civil Procedure Code. Against the
impugned judgement and order of the learned Appellate Court, Second
Appeal is maintainable. Hence, the present Special Civil Application
is not entertained. Accordingly, the present Special Civil
Application is dismissed without expressing any opinion on merits.
(M.R.
SHAH, J.)
siji
Top