Gujarat High Court
Bharwad vs Bipinbhai on 15 April, 2010
Gujarat High Court Case Information System
Print
AO/13/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 13 of 2010
=====================================
BHARWAD
TIDABHAI JINABHAI - Appellant(s)
Versus
BIPINBHAI
MAVJIBHAI RATHOD & 3 - Respondent(s)
=====================================
Appearance
:
MR MRUGEN K PUROHIT for
Appellant(s) : 1,
None for Respondent(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3,2.2.4 - 3, 3.2.1, 3.2.2,3.2.3 - 4, 4.2.1, 4.2.2, 4.2.3,4.2.4
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/04/2010
ORAL
ORDER
1.0 Heard
learned Advocate Mr. Mrugen K. Purohit for the appellant original
defendant no. 1. The appellant is before this Court being aggrieved
by an order passed below exh. 5, which is granted by the learned
Principal Senior Civil Judge, Rajkot by an order dated
11th
August 2009.
2.0 The
learned advocate for the appellant could not convince this Court that
the Court below has committed any error in granting the relief, as
prayed for in exh. 5 application in Special Civil Suit No. 65 of
2008. Hence, this Appeal from Order is found to be without any
substance. Hence, dismissed.
[
Ravi R. Tripathi, J. ]
hiren
Top