Gujarat High Court High Court

Vaibhav vs Mahemmood on 21 August, 2008

Gujarat High Court
Vaibhav vs Mahemmood on 21 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/283/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 283 of 2007
 

With


 

CIVIL
APPLICATION No. 10580 of 2007
 

In


 

APPEAL
FROM ORDER No. 283 of 2007
 

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


 

VAIBHAV
VIJAYBHAI SHAH - Appellant(s)
 

Versus
 

MAHEMMOOD
HASAM SAMA & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
NV ANJARIA for Appellant(s) : 1, 
MR MEHUL
SHARAD SHAH for Respondent(s) : 1 - 2. 
MR SURESH M SHAH for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/08/2008 

 

 
ORAL
ORDER

1. Present
Appeal from Order under Order XLIII Rule 1(r) of the Code of Civil
Procedure by the appellant ? original plaintiff challenging the
order dated 24.07.2007 passed by the learned 7th
Additional Civil Judge and J.M.F.C., Bhuj ? Kutch below Exh.5 in
Special Civil Suit No.40 of 2007 by which the learned trial Court has
dismissed the application submitted by the appellant ? original
plaintiff for interim injunction during pendency of the aforesaid
Special Civil Suit.

2. Prima-facie
considering the fact that the appellant ? original plaintiff is
claiming decree for specific performance of Sathakat executed between
the plaintiff and defendant No.1 and that defendant No.1 is not the
owner and defendant No.2 is the owner but has not executed agreement
to sale / Sathakat in favour of the appellant, it cannot be said that
the learned trial Court has committed any error in refusing to grant
interim injunction during pendency of the aforesaid Civil Suit and
dismissed application Exh.5. Hence, no interference of this Court is
called for. However, it is observed that whatever observations made
by the learned trial Court while deciding application Exh.5 should be
construed only while deciding application Exh.5 and the learned trial
Court to decide and dispose of the aforesaid Suit in accordance with
law and on merits without in any way being influenced by the
observations made in the impugned order passed below exh.5. With
these, present Appeal from Order is dismissed. In view of the
dismissal of Appeal from Order, no order in Civil Application.

[M.R.Shah,J.]

satish

   

Top