Gujarat High Court High Court

Navinchandra vs Narottambhai on 29 August, 2008

Gujarat High Court
Navinchandra vs Narottambhai on 29 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/191/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 191 of 2008
 

With


 

CIVIL
APPLICATION No. 6567 of 2008
 

In
APPEAL FROM ORDER No. 191 of 2008
 

With


 

CIVIL
APPLICATION No. 6568 of 2008
 

In
APPEAL FROM ORDER No. 191 of 2008
 

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

 

NAVINCHANDRA
CHIMANLAL DESAI - Appellant(s)
 

Versus
 

NAROTTAMBHAI
MORARBHAI MISTRI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHAVAL D VYAS for
Appellant. 
NOTICE SERVED for Respondent(s) : 1 - 2. 
NOTICE NOT
RECD BACK for Respondent(s) : 3, 
MR JB PARDIWALA for Respondent(s)
: 4 - 6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

1. Present
appeal from order has been filed by the appellant-original plaintiff
challenging the order passed by the learned trial court passed below
Exh.5 dismissing the same, refusing to grant interim injunction in
favour of the appellant by which it was prayed to restrain the
respondents herein-original defendants to transfer and/or alienate
the property in question.

2. In
response to the notice issued by this Court, Shri J.B.Pardiwala,
learned advocate has appeared on behalf of respondents No.4 to 6 ?
original defendants No.4 to 6 and has stated at the bar under the
instructions from his client that the original defendants No.4 to 6 ?
respondents No.4 to 6 herein do not propose to transfer and/or
alienate the property in question in any manner whatsoever.
Respondents No. 4 to 6 are directed to act accordingly.

3. In
view of the above, Shri Dhaval D.Vyas, learned advocate appearing on
behalf of the appellant does not press the present appeal from order.
Accordingly, present appeal from order is disposed of with no order
as to costs in view of the above statement made by Shri
J.B.Pardiwala, learned advocate appearing on behalf of respondents
No.4 to 6 ? original defendants No.4 to 6.

4. In
view of the dismissal of appeal from order, no order in Civil
Application No.6567 of 2008 and Civil Application No.6568 of 2008.

(
M.R. SHAH, J. )

syed/

   

Top