Gujarat High Court High Court

Sureshbhai vs Notice on 13 June, 2011

Gujarat High Court
Sureshbhai vs Notice on 13 June, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/CRA/78/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CIVIL
REVISION APPLICATION  No 78 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

SURESHBHAI
			GOVINDBHAI VAGHELA....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

JAYPRAKASH
			GORDHANDAS RUPAREL POA OF MANSUKHLAL MOHANLAL SUB....Opponent(s)
		
	

 

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

Appearance:
 

MR
YM THAKKAR as ADVOCATE for the Applicant(s) No. 1
 

MR
RB GOGIA as ADVOCATE for the Opponent(s) No. 1
 

MR
ANAND B GOGIA as ADVOCATE for the Opponent(s) No. 1
 

NOTICE
SERVED for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE KS JHAVERI
			
		
	

 


 

 


Date
: 13/06/2011
 


 

 


ORAL
ORDER

Rule.

Expedited. In the meantime, interim relief in terms of para 7(B) is
granted on condition that the petitioner shall deposit mesne profit
regularly (Rent) before the trial court on or before 10th
of every month pending this petition. The arrears of rent till date
shall be paid to the respondent by the petitioner within a period of
one month from today. It is made clear that if there is breach of
any condition it shall be open to the respondent to move for vacating
interim relief.

(K.S.JHAVERI,
J.)

Page
2 of 1

   

Top