Gujarat High Court High Court

Liladharbhai vs Hasmukhbhai on 27 August, 2010

Gujarat High Court
Liladharbhai vs Hasmukhbhai on 27 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10155/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10155 of 2010
 

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


 

LILADHARBHAI
RAMJIBHAI SUCHAK - Petitioner(s)
 

Versus
 

HASMUKHBHAI
GIRDHARBHAI CHANDARANA & 6 - Respondent(s)
 

=================================================
 
Appearance : 
MR
KANDRAP H DHOLKIA for Petitioner(s) : 1,MR TUSHAR L SHETH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
7. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/08/2010 

 

ORAL
ORDER

Heard
Mr.Tushar Sheth learned advocate for the petitioner.

It
is submitted that the order passed by the appellate court reversing
the well reasoned order passed by the trial court is illegal and it
was not permissible for the appellate court to substitute its
findings with that of the trial without there being any justifiable
reasons.

In
view of the above, issue rule returnable on 24.09.2010.

In
the meanwhile, ad-interim relief in terms of para 8(b) is granted.

Direct
service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top