Gujarat High Court Case Information System
Print
CA/11629/2009 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 11629 of 2009
In
SECOND
APPEAL No. 282 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
======================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
======================================
GUNVANTRAI
MULJIBHAI SHAH - Petitioner
Versus
KAZI
SUGRABIBI MOHMMD MIYA & 6 - Respondents
======================================
Appearance :
MR
ASHISH H SHAH for the Petitioner.
None for Respondent(s) : 1 - 2,
5,
RULE SERVED BY DS for Respondent(s) : 1.2.1, 1.2.2,1.2.3 - 2,
2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7 - 5, 5.2.2, 5.2.3,5.2.5 -
7.
MR MEHUL S SHAH for Respondent(s) : 5.2.1, 5.2.2, 5.2.3,
5.2.4,5.2.5 - 7.
MR SURESH M SHAH for Respondent(s) : 5.2.1,
5.2.2, 5.2.3, 5.2.4,5.2.5 - 7.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/05/2010
ORAL
JUDGMENT
1. The
present Civil Application has been preferred by the applicant herein
original appellant for an interim relief restraining the
respondents from transferring and/or alienating the suit property in
any manner to the third party during the pendency of the present
Second Appeal and further directing the respondents to maintain
status quo in respect of the suit land.
2. Considering
the fact that the Second Appeal is already admitted and ad-interim
relief directing the parties to maintain status quo has been
granted by this Court. Ad-interim relief granted by this Court
vide order dated 09/03/2010 is directed to be continued as interim
relief during the pendency of the present Second Appeal. Rule is made
absolute to the aforesaid extent. No costs.
[M.R.SHAH,J]
*dipti
Top