Gujarat High Court High Court

Sureshbhai vs Pushpakumari on 3 September, 2010

Gujarat High Court
Sureshbhai vs Pushpakumari on 3 September, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/19010/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 19010 of 2005
 

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

 

SURESHBHAI
GORDHANBHAI PAREKH - Petitioner(s)
 

Versus
 

PUSHPAKUMARI
KHIMJI ASAR & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
NIYATI K SHAH for
Petitioner(s) : 1,MR.D K.PUJ for Petitioner(s) : 1, 
M/S THAKKAR
ASSOC. for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 2 - 4, 4.2.2, 4.2.3, 4.2.4,4.2.5  
None for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 07/03/2008 

 

 
 
ORAL
ORDER

In
the petition following substantial prayer is made:

(A)
Your Lordships may be pleased to issue a writ of mandamus or any
other appropriate writ, order or direction and/or administrative
directions while exercising the powers of superintendence over the
proceedings of the Court of 4th Additional Senior Civil
Judge (S.D.), Vadodara and further be pleased to direct taking of
appropriate action including quashing and setting aside the order
dated August 31, 2005 passed by the 4th Additional Senior
Civil Judge (S.D.), Vadodara in Special Civil Suit No.273/1988;??

In
view of the fact that the petitioner has already preferred an appeal
against the judgment and decree passed by the learned Additional
Senior Civil Judge, Vadodara in Special Civil Suit No.273 of 1988,
later portion of the said prayer need not be considered in this
petition. However, to examine the first part of the prayer clause
23(A), this petition is admitted. To be placed for final hearing
on 4th April 2008. Interim relief to continue till final
disposal of the petition.

(Akil Kureshi, J.)

(vjn)

   

Top