Gujarat High Court High Court

Devshibhai vs Hajibhai on 1 February, 2010

Gujarat High Court
Devshibhai vs Hajibhai on 1 February, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/783/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 783 of 2010
 

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

DEVSHIBHAI
MUMABHAI BHARWAD & 3 - Petitioner(s)
 

Versus
 

HAJIBHAI
VIHABHAI RAVAL - Respondent(s)
 

=====================================================
 
Appearance : 
MS.
KRUTI M SHAH for Petitioner(s) : 1 - 4. 
None for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/02/2010 

 

 
 
ORAL
ORDER

Heard
Ms. Kruti M.Shah,learned counsel for the petitioners. It is submitted
by her that the impugned order of the lower Appellate Court whereby
the interim injunction granted by the Trial Court by order dated
21-4-2009 below application at Exh.5,has been set aside, is
erroneous, inasmuch as the lower Appellate Court has not taken into
consideration the merits of the case while passing the impugned order
and has not considered the aspects of prima facie case, balance of
convenience and irreparable loss, which have been minutely considered
by the Trial Court, as has been the documentary evidence on record.
It is further submitted that initially before the Trial Court, only
notice was issued but as the respondent started construction during
the pendency of application at Exh.5, the Trial Court has granted an
order of interim injunction after taking into consideration legal and
factual aspects as well as the documentary evidence and conduct of
the respondent, which order has been set aside by the lower Appellate
Court and as such, the impugned order is not sustainable.

Issue
notice returnable on 24-2-2010. The respondent shall maintain
status-quo, qua the suit property, till then. In addition to the
normal mode of service, direct service is also permitted.

(Smt.Abhilasha Kumari,J)

arg

   

Top