IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL REVISION APPLICATION No 566 of 1996
--------------------------------------------------------------
STATE OF GUJARAT
Versus
TARABHAI HARPALDAS ALIAS TARACHAND HARCHANDDAS
--------------------------------------------------------------
Appearance:
MR. B.Y. MANKAD, A.G.P. for Petitioners
--------------------------------------------------------------
CORAM : MR.JUSTICE R.R.JAIN
Date of Order: 10/02/97
ORAL ORDER
Heard Mr. Mankad, learned A.G.P. for the State of
Gujarat.
I have perused the impugned order. I am in
complete agreement with appreciation of the evidence and
reasoning adopted by the Court below. In my view, the
Court below has not committed any error of law much less
than an irregularity while passing the impugned order.
The Court below has come to conclusion that the plaintiff
has been able to establish prima facie case and therefore
granted interim relief as prayed for. The present
petitioner – defendant was not able to produce any
evidence which can demolish the prima facie case of the
original plaintiff.
I do not find any justification for interference
u/s 115 of the Civil Procedure Code, 1976. In the
result, the application being devoid of any merit is
hereby rejected.
Date:-10-2-1997.(R. R. Jain, J.)