Gujarat High Court Case Information System
Print
SCA/15553/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15553 of 2011
=========================================
DEVJIBHAI
RAGHUNATHBHAI GOR - Petitioner(s)
Versus
NANDROTRA
GROUP SEVA SAHAKARI MANDALI LIMITED THROUGH & 1 - Respondent(s)
=========================================
Appearance :
MR
VC VAGHELA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/10/2011
ORAL
ORDER
Considering
the impugned order dated 1.10.2011, it appears that the said order
has been passed on the consensus between the parties and with the
consent of the parties. Shri Vaghela, learned advocate for the
petitioner has submitted that as such there was no consent given by
the petitioner as recorded in the order. The aforesaid can be said to
be disputed question of fact and as per the decision of the Hon’ble
Supreme Court in such situation the first remedy available to the
petitioner would be to approach the learned Tribunal by way of Review
so that the Tribunal may pass appropriate order and consider whether
what is recorded in the order is correct or not. In view of the
above, present petition is not entertained and disposed of with above
liberty. As and when such an application is made, same be considered
sexpeditiously. Direct service is permitted.
(M.R.SHAH,J.)
kaushik
Top