Gujarat High Court High Court

Deboo& vs Sheth on 16 September, 2008

Gujarat High Court
Deboo& vs Sheth on 16 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/5470/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5470 of 2007
 

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

 

DEBOO&
CO. & 4 - Appellant(s)
 

Versus
 

SHETH
RUSTOMJI JAMSHEDJI & 22 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
SN SHELAT, SR. ADVOCATE WITH MR SHAILESH C PARIKH for
Appellants MRS KETTY A MEHTA for Defendant(s) : 1 - 5. 
RULE SERVED
for Defendant(s) : 6 -
23. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 16/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

We
have heard Mrs. Ketty A. Mehta, learned counsel appearing for the
appellant and Mr. S.N. Shelat, learned Sr. Advocate appearing with
Mr. S.C. Parikh.

Before
passing formal orders in Civil Application, we would like to have map
of the constructed area so that the things can be clarified that
whether lease holder-defendant is enjoying any constructed portion of
the land of the plaintiff-trust. On the next date of hearing, map of
the constructed area be brought before the Court. If need be, by
taking help from the local self government who has permitted to
construct the property. S.O to 23rd September, 2008.

[C.K.

BUCH, J.] [H.B. ANTANI, J.]

pirzada/-

   

Top