Gujarat High Court
Kailasben vs Devendrabhai on 2 March, 2010
Gujarat High Court Case Information System
Print
SCA/81020/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 810 of 2010
=========================================================
KAILASBEN
WD/O DILIPKUMAR PATEL & 3 - Petitioner(s)
Versus
DEVENDRABHAI
ANANDJIBHAI PATELMANAGER /KARTA OF DECEASED & 4 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT JANI for
Petitioner(s) : 1 - 4.
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/03/2010
ORAL
ORDER
Heard
learned advocate Mr. Bharat Jani for the petitioners at length.
The
learned advocate vehemently submitted that the learned Judge has
committed an error in rejecting application Ex.83 by order dated
3.11.2009.
Perused
the order passed by the learned Judge. Having perused paragraph 4 of
the impugned order, the Court finds that no error is committed by the
learned Judge which requires interference of this Court, hence the
petition is rejected.
(Ravi
R. Tripathi,J.)
…
(karan)
Top