Gujarat High Court
Bhikhaji vs Kamuben on 24 October, 2008
Gujarat High Court Case Information System
Print
SCA/13276/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13276 of 2008
=========================================================
BHIKHAJI
FARAMROZ SHROFF - Petitioner(s)
Versus
KAMUBEN
WD/O BECHARBHAI DURLABHBHAI & 1 - Respondent(s)
=========================================================
Appearance :
MR
RR MARSHALL SR ADV with MR AB MUNSHI for
Petitioner(s) : 1, 1.2.1,1.2.2
None for Respondent(s) : 1,
1.2.1,1.2.2 - 2, 2.2.1, 2.2.2,2.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/10/2008
ORAL
ORDER
Heard
learned counsel for the petitioner.
Notice
returnable on 3.12.2008.
In
the meanwhile, ad interim relief in terms of para 13(B) is
granted. Status quo qua the land in question to be maintained.
Direct
service is permitted.
(ANANT S. DAVE, J.)
*pvv
Top