Gujarat High Court High Court

Mohamad vs Husanabanu on 23 July, 2010

Gujarat High Court
Mohamad vs Husanabanu on 23 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8448/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8448 of 2010
 

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

MOHAMAD
JIVEKHAN PATHAN - Petitioner(s)
 

Versus
 

HUSANABANU
USMANKHAN PATHAN(RATANPURVALA) - Respondent(s)
 

======================================
 
Appearance :
 

M.
Krupa Apdnekar for MR AY KOGJE for
Petitioner 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/07/2010 

 

 
 
ORAL
ORDER

This
petition under Article 227 of the Constitution of India is filed by
the petitioner [original judgment debtor] challenging the order
dated 3.5.2010 passed by the learned Principal Senior Civil Judge,
Nadiad, below application Exh.20 [for stay] in Special Darkhast
No.75 of 2005.

Admittedly,
the petitioner herein has lost in all the proceedings and First
Appeal No.1511 of 2005 and Second Appeal No.264 of 2007 were
dismissed by this Court and in the suit filed by the petitioner, no
relief was granted. The attempt on the part of the petitioner is to
thwart the execution proceeding. Considering
the above, no case is made out to exercise power under Article 227 of
the Constitution of India. Hence, this petition is rejected summarily
with no order as to costs.

(ANANT
S. DAVE, J.)

(swamy)

   

Top