Gujarat High Court High Court

Gool vs Mr.Vyas on 26 August, 2011

Gujarat High Court
Gool vs Mr.Vyas on 26 August, 2011
Bench: Jayant Patel R.M.Chhaya, R.M.Chhaya
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

MCA/1017/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 1017 of 2011
 

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


 

GOOL
MANECK PARDIWALLA & 5 - Applicant(s)
 

Versus
 

SUNNU
SOHRAB PARDIWALLA & 4 - Opponent(s)
 

=========================================================
Appearance : 
MR
ADIL R MIRZA for
Applicant(s) : 1 - 6. 
MR PRADEEP PATEL for Opponent(s) : 1, 
RULE
SERVED for Opponent(s) : 2 - 3. 
MR MUKESH A PATEL for Opponent(s)
: 2, 
DS AFF.NOT FILED (N) for Opponent(s) : 3 - 4. 
MR DHAVAL D
VYAS for Opponent(s) : 3 - 4. 
DELETED for Opponent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 26/08/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Vyas,
learned counsel for respondent nos. 3 and 4 states that without
prejudice to the rights and contentions in the present petition and
without express leave of this Court, the status quo qua the property
in question shall be maintained until further orders. He further
declares that the aforesaid declaration is without prejudice to the
rights and contentions in Civil Suit No.39/01.

(JAYANT
PATEL, J.)

(R.M.

CHHAYA, J.)

*bjoy