Gujarat High Court Case Information System
Print
SCA/783/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 783 of 2010
=========================================
DEVSHIBHAI
MUMABHAI BHARWAD & 3 - Petitioner(s)
Versus
HAJIBHAI
VIHABHAI RAVAL - Respondent(s)
=========================================
Appearance :
MRMPSHAH
for Petitioner(s) : 1 -
4.MS. KRUTI M SHAH for Petitioner(s) : 1 - 4.
NOTICE SERVED for
Respondent(s) : 1,
MR DIPEN A DESAI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 10/12/2010
ORAL
ORDER
1. Heard
learned Advocates for the respective parties at length.
2. On
01.02.2010 this Court has passed order to issue Notice as well as to
maintain status quo qua the suit property. The said interim relief is
continued till today.
3. This
Court has perused the orders passed by Courts below. In opinion of
this Court, order dated 15.01.2010 passed by the learned Appellate
Court is required to be quashed and set aside. Accordingly order
dated 15.01.2010 passed by the learned Appellate Court is hereby
quashed and set aside. Both the parties are directed to maintain
status-quo of the suit property as per order dated 01.02.1010 passed
by this Court till final disposal of the Suit.
4. Learned
Trial Court is directed to dispose of suit preferably within a period
of 2(two) years from the date of receipt of the order. Learned Trial
Court is directed to decide the Suit on merits and in accordance with
law considering evidence produced by the parties.
5. With
above observations, present Special Civil Application is disposed of.
[M.D.Shah,
J.]
satish
Top