Gujarat High Court High Court

Babubhai vs Pethubhai on 10 September, 2008

Gujarat High Court
Babubhai vs Pethubhai on 10 September, 2008
Bench: Akil Kureshi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/584020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5840 of 2008
 

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

 

BABUBHAI
MERABHAI VAGHELA & 3 - Petitioner(s)
 

Versus
 

PETHUBHAI
DEVABHAI AHIR & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BJ TRIVEDI for
Petitioner(s) : 1 - 4.MR JT TRIVEDI for Petitioner(s) : 1 - 4.MS
JIGNASA B TRIVEDI for Petitioner(s) : 1 - 4. 
NOTICE SERVED for
Respondent(s) : 1 - 4,6 - 7,7.2.2  
MR HR PRAJAPATI for
Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 2, 
RULE
NOT RECD BACK for Respondent(s) : 3 - 7,7.2.2  
NOTICE UNSERVED for
Respondent(s) : 5, 
None for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Ad
interim relief granted earlier to continue till the final disposal of
the petition, however, with condition that even the petitioners
shall maintain status-quo with respect to the land in question.

(Akil
Kureshi,J.)

(raghu)