Gujarat High Court Case Information System
Print
CA/4710/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4710 of 2011
In
FIRST
APPEAL No. 1264 of 2011
=========================================================
GHANSHYAMBHAI
SHAMBHUBHAI GAJERA & 1 - Petitioner(s)
Versus
ABHIJIT
DEVELOPERS PVT LTD., THROUGH DIRECTOR, RAVI SHARAD- & 1 -
Respondent(s)
=========================================================
Appearance :
MR
CHIRAG B PATEL for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1,
MR
PJ KANABAR for Respondent(s) : 1,
MRS.HIRAL TRIVEDI for
Respondent(s) : 2,
MR NISARG N TRIVEDI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Rule.
Mr. Kanojia and Mr. Nisarg Trivedi, waives notice for respondent nos.
1 and 2. We have heard the learned Counsel appearing for both the
sides. Considering the facts and circumstances, it appears that if
the status of the property is not maintained, it may further create
irreversible situation, more particularly, when the transfer by
respondent nos. 1 and 2 is within the statutory period of appeal
against the judgment and decree of the Trial Court.
2. Hence,
considering the facts and circumstances, it is directed that
respondent nos. 1 and 2 shall maintain status-quo of the property in
question until the final disposal of the appeal. The application
stands disposed of accordingly. Rule made absolute.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top