Gujarat High Court
Pushpa vs Arjandas on 11 March, 2010
Gujarat High Court Case Information System
Print
SCA/3165/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3165 of 2010
=====================================
PUSHPA
MENGHRAJMAL PAHILWANI - Petitioner(s)
Versus
ARJANDAS
JETHANAND AMARNANI - Respondent(s)
=====================================
Appearance
:
MR ANAND B GOGIA for
Petitioner(s) : 1,MR RB GOGIA for Petitioner(s) : 1,MR BB GOGIA for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/03/2010
ORAL
ORDER
1. Heard
learned Advocate Mr. Gogia for the petitioner. No case is made out
for interference at the hands of this Court. Hence, this petition is
rejected.
2. At
the request of learned Advocate Mr. Gogia it is clarified that the
facts, as stands, will be appreciated by the Court while deciding the
matter on merits without being influenced by the fact that this
petition is not entertained by this Court. This does not mean that
the Court will consider the matter in any other manner then ‘in
accordance with law’.
[
Ravi R. Tripathi, J. ]
hiren
Top