Gujarat High Court High Court

Bhikhaji vs Bhagabhai on 11 September, 2008

Gujarat High Court
Bhikhaji vs Bhagabhai on 11 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/13120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 131 of 2008
 

With


 

CIVIL
APPLICATION No. 3186 of 2008
 

In


 

APPEAL
FROM ORDER No. 131 of 2008
 

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


 

BHIKHAJI
VISAJI THAKORE & 1 - Appellant(s)
 

Versus
 

BHAGABHAI
BECHARDAS PATEL & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
M/S
THAKKAR ASSOC. for Appellant(s) : 1 - 2. 
UNSERVED-REFUSED (N) for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
7. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

It
appears that respondent No.1 has refused to accept the notice of the
Court though tendered by the appellants. Though served no one
appears for respondent Nos. 2 to 7.

Appeal
is directed against an order dated 31.8.2007 passed by learned
Additional Senior Civil Judge, Gandhinagar below Exh.5 in Special
Civil Suit No.169 of 2006.

Respondent
No.1 herein is the plaintiff in the said suit. He claimed to have
purchased suit lands from respondent Nos. 2 to 7. The appellants
also claimed to have purchased the same lands by registered
sale-deed dated 18.11.2006.

Learned
advocate Shri Pahwa for the appellants submitted that even if the
interim injunction granted in favour of the plaintiffs by the
impugned order is to be continued, the plaintiffs also should be put
to terms so that ultimately, if the suit is dismissed, interest of
the present appellants is not jeopardized.

Considering
that the rival parties claimed ownership rights over the same
properties and the appellants also have produced on record the
registered sale-deed in their favour, which is not disputed by the
land owners, the request of the learned advocate for the appellants
is accepted.

Under
the circumstances, while disposing of the Appeal From Order as well
as Civil Application and not disturbing the impugned order passed by
the learned Judge, it is further directed that even the original
plaintiff-respondent No.1 herein shall maintain status-quo with
respect to the title and possession of the suit property obtaining
as on today till the trial is over.

With
these directions, appeal from order as well as civil application is
disposed of.

(AKIL
KURESHI, J.)

ashish//

   

Top