Gujarat High Court High Court

Ashishbhai vs Shantilal on 1 February, 2010

Gujarat High Court
Ashishbhai vs Shantilal on 1 February, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/792/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 792 of 2010
 

 
 
=====================================================
 

ASHISHBHAI
GOVINDBHAI CHHATRALA - Petitioner(s)
 

Versus
 

SHANTILAL
PARSHOTTAMBHAI ADODARIYA & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
ANSHIN H DESAI for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 
ORAL
ORDER

The
learned counsel for the petitioner has moved a draft amendment to
bring on record events, subsequent to the filing of the petition. The
said draft amendment is allowed and may be carried out, on or before
the next date of hearing.

Heard
Mr.Anshin H.Desai,learned counsel for the petitioner. It is submitted
by him that the land in question has been purchased by the petitioner
from respondent No.1 by way of a registered Sale Deed dated 2-5-2009.
It is emphasised by the learned counsel for the petitioner that the
respondent No.1 is the sole owner of the land in question, as is
evident from the Sale Deed, a copy of which is annexed as Annexure
C to the petition and further, this property has come to the
respondent No.1 in the family partition, as is evident from the
Village Form No.VI dated 5-5-2006. It is contended by the learned
counsel for the petitioner that the impugned order has been passed
without taking into consideration the above mentioned documents and
without considering that the respondent No.2 is neither a proper nor
a necessary party to the Suit.

Issue
notice for final disposal of the petition,returnable on 24-2-2010.

(Smt.Abhilasha Kumari,J)

arg

   

Top