Gujarat High Court Case Information System
Print
CA/7151/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7151 of 2007
In
LETTERS
PATENT APPEAL No. 1052 of 2007
In
SPECIAL CIVIL APPLICATION No. 12099 of 1994
=========================================================
AJABHAI
LAXMANBHAI CHAVADA - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JR NANAVATY WITH MR SK PATEL for
Petitioner(s) : 1,
Ms.Mini Nair, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 15/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Rule
returnable today. Ms.Nair, learned A.G.P. appears for and waives
service of notice of Rule on behalf of the opponents.
Pending
the appeal, there shall be interim stay in terms of paragraph 9(B) on
conditions that (1) the applicants appellants will not transfer,
alienate or part with the possession of the disputed land or any part
thereof; (2) the applicants appellants will maintain status-quo
as to the title, possession and use of disputed land; (3) the
applicants appellants will not create a third party right in any
manner whatsoever in respect of the disputed land or any part
thereof; (4) the applicants appellants will use the disputed land
for agricultural purpose and for no other purpose nor the applicants
appellants will allow the lands to lie fallow.
Rule
is made absolute in the above terms.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top