Gujarat High Court
Babubhai vs Pethubhai on 10 September, 2008
Bench: Akil Kureshi
SCA/584020/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5840 of 2008 ========================================================= BABUBHAI MERABHAI VAGHELA & 3 - Petitioner(s) Versus PETHUBHAI DEVABHAI AHIR & 6 - Respondent(s) ========================================================= Appearance : MR BJ TRIVEDI for Petitioner(s) : 1 - 4.MR JT TRIVEDI for Petitioner(s) : 1 - 4.MS JIGNASA B TRIVEDI for Petitioner(s) : 1 - 4. NOTICE SERVED for Respondent(s) : 1 - 4,6 - 7,7.2.2 MR HR PRAJAPATI for Respondent(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 2, RULE NOT RECD BACK for Respondent(s) : 3 - 7,7.2.2 NOTICE UNSERVED for Respondent(s) : 5, None for Respondent(s) : 7, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 10/09/2008 ORAL ORDER
Ad
interim relief granted earlier to continue till the final disposal of
the petition, however, with condition that even the petitioners
shall maintain status-quo with respect to the land in question.
(Akil
Kureshi,J.)
(raghu)