Gujarat High Court
Dr vs Hemaben on 2 September, 2008
Gujarat High Court Case Information System
Print
SCR.A/70220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 702 of 2008
==========================================
DR.
JIGNESH BHAICHANDBHAI TASWALA - Petitioner(s)
Versus
HEMABEN
JIGNESH TASWALA & 1 - Respondent(s)
==========================================
Appearance
:
MR AMIT V
THAKKAR for Petitioner(s) : 1,
MR UA TRIVEDI
for Respondent(s) : 1,
MR KT DAVE, APP for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/09/2008
ORAL
ORDER
At
the outset, there are concurrent findings and conclusions arrived at
by the learned Additional Senior Civil Judge, Vadodara and the
revisional court in their orders dated 10th October, 2006
and 17th March, 2008, on the basis of appreciation of
evidence, prima facie, do not require any interference in exercise of
extraordinary jurisdiction under Articles 226 and 227 of the
Constitution of India since no error of law, much less, any
jurisdictional error, is noticed. The petition is dismissed. Notice
discharged.
(
Anant S. Dave, J. )
hki
Top