Gujarat High Court High Court

=========================================Appearance vs During on 8 February, 2010

Gujarat High Court
=========================================Appearance vs During on 8 February, 2010
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/14/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 14 of 2010
 

With


 

CIVIL
APPLICATION No. 265 of 2010
 

In


 

APPEAL
FROM ORDER No. 14 of 2010
 

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

RAKESH
MANEKLAL MODI AND ANOTHER 

 

Versus
 

DHARMESH
RAMESHCHANDRA INTWALA AND OTHERS 

 

=========================================Appearance
: 
MR ARPIT A
KAPADIA for
the Appellants
 

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

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 08/02/2010 

 

ORAL
ORDER

Heard
the learned counsel for the appellants.

During
the pendency of the suit for specific performance, the Court has
ordered under Order 39 Rule 2 of the Civil Procedure Code that the
respondents will not alienate the property in question. The
injunction granted is in consonance with Section 52 of the Transfer
of Property Act. There does not appear any illegality committed by
the Trial Court so as to warrant any interference. In that view of
the matter, the Appeal from Order has no force and is dismissed.

In
view of the dismissal of the main appeal, no orders are required to
be passed on the Civil Application and the same is disposed of.

(BHAGWATI
PRASAD, J.)

omkar

   

Top