Gujarat High Court High Court

Koli vs Vaghri on 20 April, 2011

Gujarat High Court
Koli vs Vaghri on 20 April, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/103/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 103 of 2011
 

In


 

SECOND
APPEAL No. 6 of 2011
 

 


 

 


 

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

 

KOLI
ZUJABHAI KAMABHAI & 1 - Petitioner(s)
 

Versus
 

VAGHRI
RADIYATBEN RAVJIBHAI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUNIL C PATEL for
Petitioner(s) : 1 - 2. 
MR MIG MANSURI  for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 20/04/2011 

 

 
ORAL
ORDER

Heard
the learned advocate Mr. Sunil C Patel for the appellant-applicant
and learned advocate Mr. MIG Mansuri for the respondent no. 4.
Nobody appears for respondents no. 1 to 3.

After
hearing the learned advocates for the parties, the second appeal has
been admitted on the substantial question of law as per the order
passed of even date. Having regard to the submissions and the dispute
involved in the appeal, both the parties are required to be directed
to maintain status-quo as regards the suit land being survey no. 6,
situated in the sim of village Karwadi, Taluka Sayla, pending the
second appeal.

Accordingly,
the parties are directed to maintain status quo with regard to the
suit land, pending the Second Appeal. Civil Application stands
disposed of accordingly.

[
BELA TRIVEDI, J. ]

mandora/

   

Top