Gujarat High Court High Court

Hasmuklal vs Unknown on 14 July, 2008

Gujarat High Court
Hasmuklal vs Unknown on 14 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/86/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 86 of 2008
 

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

 

HASMUKLAL
MOTILAL SONI - Applicant(s)
 

Versus
 

GUNVANTBHAI
PRAGJIBHAI CHAMPANERI - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KP CHAMPANERI for MR PS CHAMPANERI for
Applicant(s) : 1, 
MR SANDEEP N BHATT for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 14/07/2008 

 

ORAL
ORDER

Heard
learned advocate, Mr.K.P.Champaneri for the applicant and learned
advocate, Mr.Bhatt for the opponent.

RULE.

In the meantime, ad-interim relief is granted in terms of para 12

(c) is granted on condition that the applicant will continue to pay
mesne profit regularly during the pendency of this Civil Revision
Application and the applicant will not transfer or alienate the
rented premises in any manner whatsoever.

(K.S.Jhaveri,
J.)

/malek

   

Top