Gujarat High Court High Court

Gunvantrai vs Kazi on 5 May, 2010

Gujarat High Court
Gunvantrai vs Kazi on 5 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11629/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 11629 of 2009
 

In


 

SECOND
APPEAL No. 282 of 2009
 

 
 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
======================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

GUNVANTRAI
MULJIBHAI SHAH - Petitioner
 

Versus
 

KAZI
SUGRABIBI MOHMMD MIYA & 6 - Respondents
 

======================================
Appearance : 
MR
ASHISH H SHAH for the Petitioner. 
None for Respondent(s) : 1 - 2,
5, 
RULE SERVED BY DS for Respondent(s) : 1.2.1, 1.2.2,1.2.3 - 2,
2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7 - 5, 5.2.2, 5.2.3,5.2.5 -
7. 
MR MEHUL S SHAH for Respondent(s) : 5.2.1, 5.2.2, 5.2.3,
5.2.4,5.2.5 - 7. 
MR SURESH M SHAH for Respondent(s) : 5.2.1,
5.2.2, 5.2.3, 5.2.4,5.2.5 - 7. 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/05/2010 

 

 
ORAL
JUDGMENT

1. The
present Civil Application has been preferred by the applicant herein
original appellant for an interim relief restraining the
respondents from transferring and/or alienating the suit property in
any manner to the third party during the pendency of the present
Second Appeal and further directing the respondents to maintain
status quo in respect of the suit land.

2. Considering
the fact that the Second Appeal is already admitted and ad-interim
relief directing the parties to maintain status quo has been
granted by this Court. Ad-interim relief granted by this Court
vide order dated 09/03/2010 is directed to be continued as interim
relief during the pendency of the present Second Appeal. Rule is made
absolute to the aforesaid extent. No costs.

[M.R.SHAH,J]

*dipti

   

Top