Gujarat High Court High Court

Sadruddin vs Anilbhai on 23 April, 2010

Gujarat High Court
Sadruddin vs Anilbhai on 23 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4752/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4752 of 2010
 

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

SADRUDDIN
NURUDDIN SAIYED - Petitioner(s)
 

Versus
 

ANILBHAI
RAMDAS GUPTA - Respondent(s)
 

===================================== 
Appearance
: 
MR MTM HAKIM for Petitioner(s)
: 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 23/04/2010 

 

 
ORAL
ORDER

1.0 The
petitioner original plaintiff applicant is before this Court
being aggrieved by an order passed below application exh. 36 in
Regular Civil Suit No. 8 of 2008 dated 7th July 2009 by
the Principal Civil Judge and Judicial Magistrate First Class, Savli.

2.0 After
the matter is heard for sometime, the learned advocate
Mr. Hakim
for the petitioner submitted that the petitioner is apprehensive that
the observations, which are made by the learned Judge in deciding
exh. 36 – application, may cause prejudice to the rights of the
petitioner at the time of deciding exh. 5 application. He requested
that if it could be clarified that the application exh. 5 be decided
by the learned Judge without being influenced by the observations
made in order dated
7th July 2009 rejecting exh. 36
application.

3.0 The
request is granted. This petition is dismissed having found no
merits in it. At the request of the learned advocate for the
petitioner it is clarified that the learned Judge will decide
exh.

5 strictly in accordance with law, without being influenced by the
observations made in order dated 7th July 2009 passed
below exh. 36.

[
Ravi R. Tripathi, J. ]

hiren

   

Top