Gujarat High Court High Court

Pirbhai vs Sakinabibi on 15 July, 2008

Gujarat High Court
Pirbhai vs Sakinabibi on 15 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6829/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6829 of 2008
 

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

PIRBHAI
KALUBHAI BHARUCHWALA - Petitioner(s)
 

Versus
 

SAKINABIBI
ALLARAKHA SHAIKH & 3 - Respondent(s)
 

========================================== 
Appearance
: 
MR BHARAT R
VYAS for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 4. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
 
ORAL
ORDER

What
is challenged in the present Special Civil Application under Article
227 of the Constitution of India is the judgement and order passed by
the learned Appellate Court in Regular Civil Appeal No. 124/1998 by
which the learned Appellate Court has allowed the said appeal
presented under Section 96 of the Civil Procedure Code. Against the
impugned judgement and order of the learned Appellate Court, Second
Appeal is maintainable. Hence, the present Special Civil Application
is not entertained. Accordingly, the present Special Civil
Application is dismissed without expressing any opinion on merits.

(M.R.

SHAH, J.)

siji

   

Top