Gujarat High Court
Parmar vs Charotar on 11 August, 2011
Gujarat High Court Case Information System
Print
SCA/5083/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5083 of 2011
=====================================
PARMAR
RAVJIBHAI RANCHHODBHAI - Petitioner(s)
Versus
CHAROTAR
IRON FACTORY & 1 - Respondent(s)
=====================================
Appearance :
MR
KIRIT J MACWAN for Petitioner(s) : 1,
MR PRABHAKAR UPADYAY for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) :
2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/08/2011
ORAL
ORDER
1.0 Pursuant
to order dated 19th July 2011, the petitioner is said to
have deposited an amount of Rs.5,000/- with the Legal Aid Committee.
2.0 Taking
into consideration the suppression of material fact from the Court in
filing this petition, the petition deserves to be dismissed. The
same is accordingly dismissed. Notice is discharged.
3.0 At
the request of learned advocate Mr. Mecwan for the petitioner it is
made clear that if it is open to the petitioner to challenge order
passed in Review Application in accordance with law, he can do so.
[
Ravi R. Tripathi, J. ]
hiren
Top