Gujarat High Court High Court

Smt vs Navnitlal on 8 July, 2008

Gujarat High Court
Smt vs Navnitlal on 8 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6144/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6144 of 2008
 

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

SMT
ANSOYABEN NANDALAL CHOKSI & 2 - Petitioner(s)
 

Versus
 

NAVNITLAL
RATANLAL PARIKH - Respondent(s)
 

========================================== 
Appearance
: 
MR NK
MAJMUDAR for Petitioner(s) : 1, 1.2.1,1.2.2 -
3. 
None for Respondent(s) :
1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
 
ORAL
ORDER

1. By
way of this petition under Article 227 of the Constitution of India,
the petitioners have prayed for appropriate writ, direction or order
and to quash and set aside the interlocutory order dated 07/02/2008
passed by the learned Small Causes Judge, Vadodara over-ruling the
objection raised by the advocate for producing xerox copy of the
ration card Mark 95/1 without producing the original ration card.

2. It
is required to be noted that in the cross examination, xerox copy
came to be produced and the learned Trial Court permitted to produce
the same.

3. It
is the contention on behalf of the petitioners that in view of
Section 165 of the Indian Evidence Act, the same is not permissible.
Whether what will be the evidentiary value of such a documentary
evidence can always be considered at the time of hearing of suit and
hence it will be open for the petitioners to raise all the
contention, available under law, which shall be considered on its
merits.

4. With
the above observation, the application stands disposed of.

(M.R.

SHAH, J.)

siji

   

Top