Gujarat High Court High Court

Ramesh vs Kathadbhai on 30 July, 2010

Gujarat High Court
Ramesh vs Kathadbhai on 30 July, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8819/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8819 of 2010
 

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

RAMESH
DULABHAI NAKUM & 1 - Petitioner(s)
 

Versus
 

KATHADBHAI
BHAGWANBHAI NAKUM & 2 - Respondent(s)
 

======================================
 
Appearance : 
MR
PJ KANABAR for Petitioners
 

Mr.
Devang R. Bhatt for MR BM MANGUKIYA for Respondent Nos. 1 and 2 
None
for Respondent(s) : 3, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 30/07/2010 

 

ORAL
ORDER

Mr.

P. J. Kanabar, learned counsel for the petitioners submits that the
lower appellate court, while rejecting the application for interim
relief and confirming the order passed by the trial court, has not
taken into consideration certain vital aspects with regard to
evidence on record.

However,
considering the scope of exercise of
power under Articles 226 and 227 of the Constitution of India, if the
lower appellate court is directed to decide the appeal within three
months from today, the interest of justice will be served and, in
such eventuality, the lower appellate court shall consider all the
aspects including the contentions which have already been raised at
the stage of interim application.

With
the aforesaid observation, this petition stands disposed of
accordingly with no order as to costs. Direct service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top