Gujarat High Court High Court

Vikramsinh vs Satwara on 10 November, 2011

Gujarat High Court
Vikramsinh vs Satwara on 10 November, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/345/2011	 3/ 3	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 345 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 13796 of 2010
 

With


 

CIVIL
APPLICATION No. 2437 of 2011
 

In
LETTERS PATENT APPEAL No. 345 of 2011
 

 
 
For
Approval and Signature:  
 
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
 
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

VIKRAMSINH
NATHUBHA ZALA & 3 - Appellant(s)
 

Versus
 

SATWARA
NARSHIBHAI DEVRAJBHAI NAKUM - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Appellant(s) : 1 - 4. 
NOTICE SERVED for Respondent(s) : 1, 
MR
SP MAJMUDAR for Respondent(s) : 1, 
MR PP MAJMUDAR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

 
 


 

Date
: 6/9/2011 

 

 
 
CAV
JUDGMENT 

(Per
: HONOURABLE MR. JUSTICE J.B PARDIWALA)

This
appeal arises from judgment and order passed by learned Single Judge
dated 19.10.2010 in SCA No. 13796 of 2010, whereby learned Single
Judge refused to grant any relief to the appellants – original
respondents and disposed of SCA No. 13796 of 2010 by making certain
observations and clarifications and confirmed order dated 1.10.2010
passed by the learned Civil Judge below Ex.17 in Special Civil Suit
No. 90 of 2010.

2. It
appears that the respondent herein – original plaintiff of Special
Civil Suit No. 90 of 2010 challenged the order dated 1.10.2010 passed
by Additional Senior Civil Judge, Morbi below Exh.17 in Special Civil
Suit No. 90 of 2010, whereby the learned Civil Judge directed that a
panchnama of the disputed property be drawn. It also appears that
before SCA No. 13796 of 2010 could be preferred, panchnama was
already drawn by the Court Commissioner appointed for the purpose of
drawing the panchnama and therefore, learned Single Judge disposed of
the petition by observing that the Civil Court would consider the
legality and maintainability of the panchnama while considering the
evidence at the time of deciding the Civil Suit.

3. It
is evident from the impugned order passed by the learned Single Judge
that nothing has been observed against the appellants herein, which
can be said to be prejudicial to their interest.

4. We
are of the view that learned Single Judge while confirming the order
passed by the learned Civil Judge, which was the subject matter of
challenge, made certain suitable observations and disposed of the
petition.

5. We
do not see any reason to interfere with the said judgment and order
passed by the learned Single Judge dated 19.10.2010 in SCA No. 13796
of 2010. In this view of the matter, we dismiss the appeal with no
order as to costs. CA stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top