Gujarat High Court Case Information System
Print
SCA/3109/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3109 of 2010
=========================================
USHABEN
SURESHBHAI BODHANI
Versus
SHANTILAL
RANCHHODJI MISTRY AND OTHERS
=========================================
Appearance :
MR
ASPI M KAPADIA for
the Petitioner
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 10/03/2010
ORAL
ORDER
Heard learned
advocate Mr.Kapadia for the petitioner original plaintiff.
Learned
advocate for the petitioner invited attention of the Court to the
order impugned passed by the learned Principal District Judge,
Navsari dated 15.12.2009 in Misc.Civil Appeal Nos.13 and 14 of 2009,
whereby the learned Principal District Judge is pleased to order
respondent No.1 original plaintiff (petitioner herein) to hand
over the possession of western portion of Municipal House No.1230 to
original defendant No.1 appellant.
Learned
advocate for the petitioner states that, that time is to expire on
15.03.2010 as the order dated 15.12.2009 was stayed for 3 months.
RULE.
Ad interim
relief in terms of para-10-(B).
Direct
service is permitted.
(Ravi
R.Tripathi, J.)
*Shitole
Top