Gujarat High Court
Desai vs Parmar on 20 July, 2011
Gujarat High Court Case Information System
Print
CA/7679/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 7679 of 2011
In
FIRST
APPEAL No. 2136 of 2011
=========================================================
DESAI
KANUBHAI GOKALBHAI - Petitioner(s)
Versus
PARMAR
MANUBHAI KESRISINH - Respondent(s)
=========================================================
Appearance
:
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1,
None
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/07/2011
ORAL
ORDER
1. Heard
Mr.Gandhi, learned advocate for the applicant.
2. The
suit is dismissed, however, it is made clear that the lis pendense
will be applied to the property in question.
3. With
the above observation, the Civil Application stands disposed of.
(K.S.
Jhaveri, J.)
koshti/
Top