Gujarat High Court
Takhaji vs Ashwinkumar on 7 August, 2008
Gujarat High Court Case Information System
Print
SCA/5709/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5709 of 2008
=========================================================
TAKHAJI
GANDAJI (TAKHAJI BABAJI) - Petitioner(s)
Versus
ASHWINKUMAR
MAHASHANKER THAKOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AG VYAS for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 07/08/2008
ORAL
ORDER
Having
heard learned advocate for the petitioner and having perused the
impugned order passed by the Gujarat Revenue Tribunal, I see no
reason to interfere. By the impugned order, the Gujarat Revenue
Tribunal had condoned delay and admitted the revision application for
being considered on merits.
No
case is made out for exercise of jurisdiction under Article 227 of
the Constitution of India, therefore, the petition is dismissed.
(
Akil Kureshi, J. )
kailash
Top