Gujarat High Court Case Information System
Print
SA/387/1981 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 387 of 1981
=========================================================
JAGDISHCHANDRA
HARIKRISHNA DAVE - Appellant(s)
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Defendant(s)
=========================================================
Appearance
:
MR
MUKESH H RATHOD for
Appellant(s) : 1,MR NIRDOSH H RATHOD for Appellant(s) : 1,
MR
PRANAV G DESAI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 17/08/2010
ORAL
ORDER
This
is an Appeal preferred by the appellant under Section 100 of the
Code of Civil Procedure, challenging the judgment and decree dated
14th
August 1981 passed by the learned District Judge, Amreli in Regular
Civil Appeal No. 55 of 1979 whereby the learned District Judge set
aside the judgment and decree dated 5th
March 1979 passed by the learned Civil Judge [S.D.], Amreli in
Regular Civil Suit No. 29 of 1977.
Heard
Mr Mukesh Rathod, learned advocate for the appellant. Having
considered the reasons assigned by the Appellate Court in the
judgment dated 14th
August 1981, I am of the view that no interference is called for as
no infirmity is committed by the learned Appellate Judge while
passing the order and no substantial question of law is involved in
the present Appeal.
For the foregoing
reasons, there is no merit in the Appeal and the Appeal is therefore,
dismissed. Ad-interim relief, if any, stands vacated.
[H.B. ANTANI, J.]
pirzada/-
Top