Gujarat High Court
Vishu vs Mital on 21 July, 2008
Bench: M.R. Shah
SCA/3669/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3669 of 2008 ========================================== VISHU STOCK LAND PVT. LTD. - Petitioner(s) Versus MITAL INVESTMENT & 2 - Respondent(s) ========================================== Appearance : MRS NISHA M PARIKH for Petitioner(s) : 1, NOTICE NOT RECD BACK for Respondent(s) : 1 - 3. ========================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 21/07/2008 ORAL ORDER
What
is challenged in the present Special Civil Application under Article
227 of the Constitution of India is the order dated 06/12/2007
passed by the learned City Civil Judge, Ahmedabad in Summary Civil
Suit No. 1682/2006 by which the learned City Civil Court, Ahmedabad
has dismissed the Summary Civil Suit for non prosecution. The
petitioner has alternative remedy available by way of submitting an
application before the same Court for restoration of the suit and,
therefore, the present Special Civil Application is not entertained
and the same is dismissed. Notice is discharged.
(M.R.
SHAH, J.)
siji