Ranchhodbhai vs Bachubhai on 4 July, 2008

0
58
Gujarat High Court
Ranchhodbhai vs Bachubhai on 4 July, 2008
  
	 
	 
	 
	 
	 
	

 
 


	 

CA/5315/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5315 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 11818 of 2006
 

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

 

RANCHHODBHAI
JIVABHAI MAHIDA THROUGH POWER OF ATTORNEY - Petitioner(s)
 

Versus
 

BACHUBHAI
UKELBHAI TALPADA MALI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Petitioner(s) : 1, 
MR
PRADEEP PATEL for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

REGISTRAR
			(JUDICIAL)
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

In
this matter the Hon’ble Court (Coram:Hon’ble Mr. Justice K.M. Thaker)
passed an order on 01.07.2008 and directed to examine the documents
and also identify the persons who have executed the said power of
attorney. Manojbhai Ranchodbhai Mahida and Ranchodbhai Jivabhai
Mahida appeared before me and they have given deposition on oath and
stated that Ranchodbhai Jivabhai Mahida given power of attorney to
Manojbhai Ranchodbhai Mahida. In the said matter disputed property
in question and caveat was filed by the Learned Advocate Ms.
Subhadraben Patel and thereafter she was already relieved and
therefore on behalf of Mr. H. Ahmed was represented by legal aid and
he also relived and then Mr. Chirag was appointed through the legal
aid, even though he was also relieved.

The
applicant wants to plead as party in person and for which the
application was made by the applicant in this matter. Advocate has
not appeared on behalf of the applicant in which it cannot be
identified that who are Manojbhai Ranchodbhai Mahida and Ranchodbhai
Jivabhai Mahida. Only we can say that the oral depositions were given
on oath before this Court and it can be gather that the applicant
wants to plead as party in person. So the matter be placed before
the Hon’ble Court for necessary order.

(G.K.

Upadhyay)

Registrar
(Judicial)

Nabila

LEAVE A REPLY

Please enter your comment!
Please enter your name here