Gujarat High Court High Court

Bhikhaji vs Kamuben on 24 October, 2008

Gujarat High Court
Bhikhaji vs Kamuben on 24 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13276/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13276 of 2008
 

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


 

BHIKHAJI
FARAMROZ SHROFF - Petitioner(s)
 

Versus
 

KAMUBEN
WD/O BECHARBHAI DURLABHBHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RR MARSHALL SR ADV with MR AB MUNSHI for
Petitioner(s) : 1, 1.2.1,1.2.2  
None for Respondent(s) : 1,
1.2.1,1.2.2 - 2, 2.2.1, 2.2.2,2.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the petitioner.

Notice
returnable on 3.12.2008.

In
the meanwhile, ad interim relief in terms of para 13(B) is
granted. Status quo qua the land in question to be maintained.

Direct
service is permitted.

(ANANT S. DAVE, J.)

*pvv

   

Top