Gujarat High Court
Gitaben vs Legal on 13 July, 2011
Gujarat High Court Case Information System
Print
SCA/2016/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2016 of 2008
=========================================================
GITABEN
WD/O MANUBHAI JOSHI & 2 - Petitioner(s)
Versus
LEGAL
HEIR OF YOGESHCHANDRA NANDKUMAR SHAHIWALA - Respondent(s)
=========================================================
Appearance
:
MR
YASHWANT S BAROT for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/02/2008
ORAL
ORDER
In
the present petition, the petitioner has challenged a final judgement
and decree dated 30.12.2006 passed by the trial Court. Admittedly,
the statutory appeal against the said judgement is available.
In
that view of the matter, this petition cannot be entertained. The
other challenge to the notice issued by the Executing Court is only
consequential. The petition is therefore, dismissed subject to above
observations.
(Akil
Kureshi,J.)
(raghu)
Top