Gujarat High Court High Court

Legal vs Interim on 15 July, 2008

Gujarat High Court
Legal vs Interim on 15 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CRA/127/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 127 of 2007
 

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

 

LEGAL
HEIRS OF AMRATLAL KASTURCHAND SHAH, MAHENDRABHAI AMRAT & 1 -
Applicant(s)
 

Versus
 

LEGAL
HEIRS OF KASTURBEN PARSOTTAMDAS, BHARTIBEN PARSOTTAMDA - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Applicant(s) : 1 - 2. 
MR PS CHAMPANERI for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 15/07/2008 

 

 
ORAL
ORDER

RULE.

Expedited.

Interim
relief in terms of para 10 [C] is granted, on condition that the
petitioners will give mesne profits, pending this petition and
will also clear all arrears, as claimed by the original landlord and
will not transfer, alienate or create any right over the property in
question. It is made clear that if arrears are not paid by the
petitioners, it will be open for the respondent to file an
application for vacating the interim relief.

[K.S.

JHAVERI, J.]

/phalguni/