Gujarat High Court High Court

Vithalbhai vs Ranchhodbhai on 13 October, 2010

Gujarat High Court
Vithalbhai vs Ranchhodbhai on 13 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1625/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1625 of 1993
 

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


 

VITHALBHAI
NAROTTAMBHAI PATEL - Petitioner(s)
 

Versus
 

RANCHHODBHAI
NAROTTAMBHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JASHVANT M PATEL for
Petitioner(s) : 1, 
MR MEHUL S SHAH for Respondent(s) : 1, 
MR
SURESH M SHAH for Respondent(s) : 1 - 2. 
MR RA RINDANI AGP for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/10/2010 

 

ORAL
ORDER

Mr.

J.M. Patel, learned counsel for the petitioner, is not present when
the matter is called out. Even otherwise, in view of the concurrent
findings recorded by the authorities below, I am not inclined to
interfere in this petition.

In
view of the above, the petition stands dismissed. Rule is discharged.
Interim relief, if any, stands vacated.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top