Gujarat High Court High Court

Jaypal vs Union on 15 July, 2008

Gujarat High Court
Jaypal vs Union on 15 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7222/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7222 of 2008
 

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

JAYPAL
N BHATT & 2 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 5 - Respondent(s)
 

========================================== 
Appearance
: 
SUNITA S
CHATURVEDI for Petitioner(s) : 1 - 3. 
None for
Respondent(s) : 1 - 6. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
 
ORAL
ORDER

What
is challenged in the present Special Civil Application is the
judgement and order passed by the learned Principal District Judge,
Vadodara dated 17/12/2007 in Regular Civil Appeal No. 73/2004 in
allowing the said appeal under Section 96 of the Civil Procedure Code
by quashing and setting aside the judgement and order dated
30/11/1999 passed by the learned 6th Joint Civil Judge
(Senior Division), Vadodara in Regular Civil Suit No. 1011/1990.
Against the impugned judgement and order passed by the learned
Appellate Court, Second Appeal is maintainable and, therefore, the
present Special Civil Application is not entertained and the same is
dismissed without expressing any opinion on merits.

(M.R.

SHAH, J.)

siji

   

Top