Gujarat High Court High Court

Villooben vs Rajendra on 3 May, 2010

Gujarat High Court
Villooben vs Rajendra on 3 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/117/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 117 of 2010
 

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


 

VILLOOBEN
GAUTAMBHAI PARIKH & 1 - Appellant(s)
 

Versus
 

RAJENDRA
NARAYANDAS BRAHMBHATT & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
BHARAT R PANDYA for
Appellant(s) : 1 - 2. 
MR SIDDHARTH H DAVE for Respondent(s) : 1 -
2. 
None for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/05/2010 

 

ORAL
ORDER

1. Heard
learned Advocate Mr. B.R.Pandya for the appellant. He invited the
attention of the Court to the relevant para wherein the learned Judge
has discussed at length the reasons for which he has believed the
possession to be with the plaintiff.

2. Learned
Advocate for the appellant could not make out the case which requires
interference at the hands of this Court. Hence, the Appeal from Order
is dismissed.

(RAVI
R. TRIPATHI, J.)

jani

   

Top