Gujarat High Court Case Information System
Print
CRA/179/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 179 of 2010
=========================================================
JAYSHREEBEN
CHAMPAKLAL SONI - Applicant(s)
Versus
MANSUKHLAL
RATILAL PATEL - Opponent(s)
=========================================================
Appearance
:
MR
BIPIN I MEHTA for
Applicant(s) : 1,MR VICKY B MEHTA for Applicant(s) :
1,
MRRAJESHBJOSHI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/12/2010
ORAL
ORDER
Heard
learned advocate Mr.Bipin I. Mehta appearing on behalf of applicant.
On last occasion, on 29.11.2010, matter was adjourned because
learned advocate Mr.R.B.Joshi has not remained present, even though,
request was made by learned advocate Mr.Mehta that learned advocate
Mr.Joshi is coming from Bhavnagar, therefore, matter was adjourned
with a clarification that if learned advocate Mr.Joshi will not
remain present on 02.12.2010, then this Court will proceed further
in absence of learned advcoate Mr.Joshi.
Today,
learned advocate Mr.Joshi has not remained present, therefore, I
have considered submissions made by learned advocate Mr.Mehta and
also perused judgment and decree passed by Courts below. According
to my opinion question involved and raised in present application,
requires detailed examination. Hence, Rule.
Learned
advocate Mr.Mehta made a statement before this Court that at present
applicant is in possession of suit premises, therefore, it is
directed to opponent not to disturb possession of applicant in
respect to suit premises, provided that applicant must have to pay
regular and due monthly amount of rent to opponent.
[H.K.RATHOD,
J.]
..mitesh..
Top