Gujarat High Court High Court

Chief vs Rashilaben on 10 July, 2008

Gujarat High Court
Chief vs Rashilaben on 10 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/128/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 128 of 2008
 

With


 

CIVIL
APPLICATION No. 7085 of 2008
 

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

 

CHIEF
SECRETARY & 1 - Appellant(s)
 

Versus
 

RASHILABEN
JATASHANKER BAROT & 4 - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
H.K. MAKWANA, AGP for
Appellant(s) : 1 - 2. 
MS LILU K BHAYA for Defendant(s) : 1.2.1,
1.2.2, 1.2.3, 1.2.4,1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/07/2008 

 

 
 
ORAL
ORDER

Admit.

The
following substantial questions of law arise for consideration in the
appeal:

[1] Whether
the suit was barred by res judicata as per the provisions of section
11 of Code of Civil Procedure, 1908?

[2] Whether
the Regular Civil Suit No.1275 of 1984 is not maintainable for want
of notice under section 80 of the Code of Civil Procedure, 1908 and
whether the Civil Court has jurisdiction to try the said suit?

[K.S.

JHAVERI, J.]

CIVIL
APPLICATION NO.7085 OF 2008

Rule.

Ms Lilu K. Bhaya, learned Advocate for respondent nos.1, 2 and 3 and
Mr.Abichandani, on instructions from respondent nos.4 and 5, waive
service of rule. By way of interim relief, both the parties are
directed to maintain status quo. Since Mr. Abichandani has appeared
on instructions today, the order shall be communicated to the
respondent nos.4 and 5. Rule is made absolute accordingly with no
order as to costs.

[K.S.

JHAVERI, J.]

ar

   

Top