Gujarat High Court Case Information System
Print
SCA/7208/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7208 of 2010
=================================================
SAMJUBHAI
MOHANBHAI BUTANI (PATEL) & 1 - Petitioner(s)
Versus
RATNABHAI
MOHANBHAI BUTANI (PATEL) & 5 - Respondent(s)
=================================================
Appearance :
MR
ASHISH M DAGLI for Petitioner(s) : 1 - 2.
None for Respondent(s) :
1 - 6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/06/2010
ORAL
ORDER
This
petition under Article 227 of the Constitution of India is directed
challenging the order dated 15.04.2010 passed by learned 5th
Additional Senior Civil Judge and Addl. Chief Judicial Magistrate,
Junagadh below Exh.78 in Special Civil Suit No.70 of 2006 by which
mark 27/1 which was permitted to be produced on record by order dated
15.02.2008 earlier, is permitted to be exhibited.
By
allowing the mark to be exhibited, the learned Judge has not
committed any error much less jurisdictional error, which requires
any correction by this Court in exercise of supervisory jurisdiction
under Article 227 of the Constitution of India. No prejudice is
caused to the petitioner at this stage of suit proceedings.
Accordingly,
this petition stands dismissed.
[Anant
S. Dave, J.]
*pvv
Top