Gujarat High Court High Court

Dudiben vs State on 10 March, 2010

Gujarat High Court
Dudiben vs State on 10 March, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2071/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 2071 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 331 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 9615 of 1996
 

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

 

DUDIBEN
NAGBHAI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AB MUNSHI for
Applicant (s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/03/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule
returnable on 7th April 2010.

Pending
the Appeal, there shall be ad-interim stay in terms of paragraph
12(B) on condition that the appellants will maintain status quo in
respect of the title, possession and use of the disputed land. The
appellants will not create third party interest over the disputed
land in any manner whatsoever.

(M.D.Shah,J) (Ms.R.M.Doshit,J)

pathan

   

Top