Gujarat High Court
Kirtikumar vs Dalpatbhai on 8 August, 2008
Gujarat High Court Case Information System
Print
FA/1452/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1452 of 2008
=========================================================
KIRTIKUMAR
BHIKHAJI PRAJAPATI - Appellant(s)
Versus
DALPATBHAI
PRATAPBHAI PUROHIT & 2 - Defendant(s)
=========================================================
Appearance
:
MR
SANDIP C SHAH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 08/08/2008
ORAL
ORDER
Heard
learned advocate Mr. SC Shah on behalf of appellant. He raised
contention that Tribunal has apparently committed error while
assessing income of the claimant Rs. 1500/- per month which yearly
comes to Rs. 18,000/- which amounts to none application of mind by
the Tribunal.
Hence,
considering the submissions. Appeal is admitted.
(H.K.RATHOD,
J)
asma
Top