Gujarat High Court Case Information System
Print
AO/226/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 226 of 2010
With
CIVIL
APPLICATION No. 7784 of 2010
======================================
M/S
SHREE RANG DEVELOPERS & others
Versus
BHARTIBEN
SURESHBHAI PATEL THROUGH POA SHAILESH GORDHANDA - Respondent(s)
======================================
Appearance :
MR
AD DESAI for Appellant(s) : 1 - 3.LOPA M BHATT for Appellant(s) : 1 -
3.
None for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/07/2010
ORAL
ORDER
1 This
appeal is directed against the order dated 15.6.2010 passed by
the learned 3rd
Additional Senior Civil Judge & Additional Chief Judicial
Magistrate, Valsad, rejecting application Exh.5 in Special
Civil Suit No.116 of 2009 filed by the plaintiff.
2. In
the order dated 15.6.2010, the learned 3rd Additional
Senior Civil Judge & Additional Chief Judicial Magistrate,
Valsad, after considering the record of the case, has found that no
relevant material was produced to show that any sale consideration
was paid and the possession of the plaintiff is disbelieved. Even
the question as to whether there is any irreparable loss, which can
be compensated in terms of money, was also considered. In view of the
above, the reasoning of the learned Judge for refusing interim relief
cannot be considered to be contrary to the settled principles of law
of grant or refusal of injunction. Considering the above, no case is
made out to interfere with the order impugned. Hence, this appeal is
rejected summarily with no order as to costs. Civil Application stand
disposed of.
(ANANT
S. DAVE, J.)
(swamy)
Top