Gujarat High Court
Patel vs Patel on 26 September, 2011
Gujarat High Court Case Information System
Print
AO/343/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 343 of 2011
With
CIVIL
APPLICATION No. 10043 of 2011
In
APPEAL
FROM ORDER No. 343 of 2011
=========================================================
PATEL
MANUBHAI SHANKARLAL THROUGH POA PATEL KANUBHAI PRA & 5 -
Appellant(s)
Versus
PATEL
HIRABEN W/O KHETABHAI VIRABHAI & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SN SHELAT, Sr. Counsel with MS DHARA M SHAH
for
Appellant : 1 - 6.
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 26/09/2011
ORAL
ORDER
IN AO
ADMIT.
ORAL
ORDER IN CA
Heard
learned senior counsel Mr. SN Shelat for the applicants.
It
appears that an agreement to sell was allegedly executed by the
opponents and pursuant to that, amounts were received and receipts
were issued. In view of decision of Maharwal Khewaji Trust (Regd.),
Faridkot Vs. Baldev Dass, AIR 2005 SC 104, Notice
as to interim
relief
returnable on 14.10.2011.
Status quo with regard to alienation of the property in question be
maintained till 14.10.2011.
Direct
service is permitted.
(BANKIM.N.MEHTA,
J.)
shekhar*
Top