Gujarat High Court Case Information System
Print
CA/5122/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 5122 of 2010
In
CIVIL
REVISION APPLICATION No. 32 of 2007
=========================================================
MANJULABEN
CHANDRAKANT DOSHI - Petitioner(s)
Versus
PUNJABHAI
POLABHAI BHARWAD - Respondent(s)
=========================================================
Appearance
:
MS
SEJAL K MANDAVIA for
Petitioner(s) : 1,
MR VIKRAM J THAKOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/11/2010
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
In
this application, prayer is made to direct opponent to hand over the
possession of suit premises, because, undertaking filed by opponent
as per order dated 5th February 2008 not complied. Against
which, one detailed affidavit in reply is filed by opponent wherein
it is stated that undertaking is fully complied with as per order
passed by this Court on 5th February 2008. Against this
affidavit in reply, no rejoinder is filed by applicant.
Therefore,
facts stated in affidavit in reply that entire payment of arrears of
rent has been made by opponent to applicant is to be accepted.
In
view of this affidavit in reply and in absence of rejoinder of
applicant, no further order is required to be passed by this Court in
present civil application. Accordingly, present civil application is
disposed of.
Registry
is directed to list CRA No.32 of 2007 for final hearing in admission
board on 16 th
December 2010.
[H.K.
RATHOD, J.]
#Dave
Top