Gujarat High Court
Madresa vs Mustak on 22 October, 2008
Gujarat High Court Case Information System
Print
CA/1089520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 10895 of 2008
In
SECOND
APPEAL No. 220 of 2008
=========================================================
MADRESA
MOHAMADIYA ISLLAMIYAH - Petitioner(s)
Versus
MUSTAK
AHMAD SHETH & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KASHYAP R JOSHI for
Petitioner(s) : 1,
MR SP MAJMUDAR for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 22/10/2008
ORAL
ORDER
Notice
for ad-interim relief returnable on 26.11.2008.
Mr.
S.P.Majmudar, learned advocate appearing for opponent No.1 waives
service of notice.
Ad-interim
relief is granted to the extent that the respondent shall not take
the possession of the property in question from the appellant without
following due process of law.
(K. A. PUJ, J.)
kks
Top