Gujarat High Court
Dhanidas vs Motiben on 1 July, 2008
Bench: K.M.Thaker
SCA/29601/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 29601 of 2007 ========================================= DHANIDAS MANOHARDAS PRANANI & 1 - Petitioner(s) Versus MOTIBEN WD/O RAMABHAI @ SHANABHAI PARMAR & 5 - Respondent(s) ========================================= Appearance : MR HR PRAJAPATI for Petitioner(s) : 1 - 2. None for Respondent(s) : 1 - 6. ========================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 01/07/2008 ORAL ORDER
1. The
order impugned in the present petition is of March, 2007. On this
ground, this Court is not inclined to entertain this petition under
Article 227 of the Constitution of India. However, Mr. Prajapati,
learned advocate submits that the findings recorded in the order by
the learned Appellate court is contrary to what is recorded by the
learned trial Court. The learned Appellate Court has recoded the
findings contrary to the material on record and also without any
material.
2. In
view of the above, only to verify the aforesaid aspect, issue NOTICE
returnable on 29.7.2008.
(K.M.THAKER,
J.)
ynvyas