Gujarat High Court High Court

Ritinbhai vs Bidhin on 21 January, 2010

Gujarat High Court
Ritinbhai vs Bidhin on 21 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/221/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 221 of 2008
 

With


 

CIVIL
APPLICATION No. 10902 of 2008
 

In


 

SECOND
APPEAL No. 221 of 2008
 

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


 

RITINBHAI
DILSUKHBHAI BAXI - Appellant
 

Versus
 

BIDHIN
MANHARBHAI BAXI   Respondent 

 

=========================================================
Appearance : 
MRS
KRISHNA G RAWAL for Appellant  
MR DEVARSHI D VAIDYA for Respondent
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/01/2010 

 

COMMON
ORAL ORDER

Heard
learned advocates for the parties.

The
Second Appeal raising following substantial question of law :

As
to whether could there be an order in favour of rival parties namely
the appellant as well as objectionist for receiving the certificate
as if it was a partition suit?

Appeal
admitted.

Order
in Civil Application :

Status-quo
qua property shall be maintained by both the parties till final
disposal of the Second Appeal.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top