Gujarat High Court Case Information System
Print
SCA/5498/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5498 of 2010
=========================================================
SAROJBEN
LALITBHAI AVALANI - Petitioner(s)
Versus
JAYESHBHAI
AMRUTLAL BRAHMBHATT - Respondent(s)
=========================================================
Appearance :
MR
DHAVAL N VAKIL for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 06/05/2010
ORAL
ORDER
1. Leave
to amend.
2. Heard
learned Advocate Mr. D.N.Vakil for the petitioner. Learned Advocate
invited attention of the Court to the discussion in the impugned
judgment and order dated 04.03.2010 passed by the Division Bench of
the Small Cause Court, Ahmedabad. The Division Bench of the Small
Cause Court has allowed the Appeal from Order and set aside the order
passed by the learned Single Judge of the Small Cause Court. The
Division Bench has also directed that status quo should continue till
the final disposal of the present suit H.R.P. Suit No.377 of 2009
and/or the final hearing of Civil Suit No. 5373 of 1999 filed by the
present petitioner respondent landlady, whichever may decide
earlier.
3. Having
perused the discussion made by the Division Bench of the Small Cause
Court, this Court is of the opinion that the matter requires
consideration. Hence, Rule.
4. Notice
as to interim relief returnable on 29th
June, 2010.
5. Ad
interim
relief in terms of para 9(B). Direct service permitted.
(RAVI
R. TRIPATHI, J.)
jani
Top