Gujarat High Court High Court

Jitendra vs Umeshbhai on 2 September, 2011

Gujarat High Court
Jitendra vs Umeshbhai on 2 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13074/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13074 of 2011
 

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


 

JITENDRA
KANAIYALAL SHAH & 1 - Petitioner(s)
 

Versus
 

UMESHBHAI
RATILAL SHAH & 7 - Respondent(s)
 

=======================================================
Appearance : 
MR
JR SHAH for Petitioner(s) : 1 - 2. 
MR SAURABH G AMIN for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
8. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 02/09/2011
 

ORAL
ORDER

Learned
counsel, Mr.J.R. Shah states that in view of Section 8 of the
Arbitration & Conciliation Act, 1966, Civil Revision Application
would be maintainable and, therefore, this petition may be permitted
to be converted into Civil Revision Application.

Accordingly,
the present petition is ordered to be treated/converted as Civil
Revision Application subject to completion of procedural aspects with
the registry. Thereafter, the office to place it before the
appropriate Court after obtaining the orders from the Hon’ble the
Chief Justice.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top