Gujarat High Court
Uresh vs Rule on 6 April, 2010
Gujarat High Court Case Information System
Print
CRA/29/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 29 of 2010
=========================================================
URESH
SHANKERLAL BHATT - Applicant(s)
Versus
SHARADKANTABEN
SADHURAM SONI - Opponent(s)
=========================================================
Appearance
:
MR
KB PANERI for
Applicant(s) : 1,
MS ARCHANA R ACHARYA for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/04/2010
ORAL
ORDER
RULE.
By way of interim relief the execution, operation and implementation
of the judgement and decree passed by both the courts below is hereby
stayed on condition that the petitioner
herein
original defendant shall clear all the arrears of rent and Municipal
Taxes, if not cleared so far, within a period of four weeks from
today and continue to pay the rent and Municipal Tax payable
regularly till final disposal of the present Civil
Revision Application.
[M.R.
SHAH, J.]
rafik
Top