IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL REVISION APPLICATION No 569 of 1996
--------------------------------------------------------------
GANGARAM KOZAMAL POPAT
Versus
BHIMANI ALAMCHAND BHIKHAMAL
--------------------------------------------------------------
Appearance:
MR SV RAJU for Petitioners
MS KUSUM M SHAH for Respondent No. 5
--------------------------------------------------------------
CORAM : MR.JUSTICE Y.B.BHATT
Date of Order: 05/05/97
ORAL ORDER
1.This is a revision under section 115 CPC, filed
by the original plaintiffs challenging the dismissal of
their injunction application ex.5 in the suit, and which
dismissal is confirmed by the lower appellate court in
appeal under Order 43 Rule 1.
2.Both the courts below have recorded findings of
fact to the effect that the plaintiffs have failed to
establish even on a prima-facie basis that they are in
possession of the suit property. In the premises
aforesaid, it is not open to this Court in the present
revision under section 115 CPC to interfere with the
concurrent findings of fact. This revision is therefore
summarily dismissed. Notice discharged with no order as
to costs. Ad-interim relief vacated. An oral request to
extend ad-interim relief is also rejected.
05.05.1997[Y.B. BHATT,J.]
*****