Gujarat High Court High Court

Jayeshbhai vs Kanjibhai on 28 July, 2010

Gujarat High Court
Jayeshbhai vs Kanjibhai on 28 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10556/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10556 of 2009
 

 
 
=============================================
 

JAYESHBHAI
VITHALBHAI VASAVA - Petitioner(s)
 

Versus
 

KANJIBHAI
DWARKABHAI VASAVA - Respondent(s)
 

============================================= 
Appearance
: 
MR PRATIK B BAROT for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) :
1, 
MRHARSHADKPATEL for Respondent(s) :
1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/07/2010 

 

ORAL
ORDER

After
arguing the case for some time, learned advocate for the petitioner
is unable to pursue the matter further and requests the court to pass
appropriate order.

Considering
the facts and circumstances of the case and prima facie in view of
concurrent findings of facts, this Court is not inclined to interfere
with the orders impugned in exercise of powers under Article 226 and
227 of the Constitution of India and it will be open for the
petitioner to take lawful remedy either to challenge the will or
transfer of the land if it is contrary to law before appropriate
forum.

With
the aforesaid, the petition stands disposed of. No order as to
costs. Notice discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top