Gujarat High Court High Court

Hasumatiben vs Raja on 22 April, 2011

Gujarat High Court
Hasumatiben vs Raja on 22 April, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/885/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 885 of 2011
 

With


 

CIVIL
APPLICATION No. 3761 of 2011
 

In
FIRST APPEAL No. 885 of 2011
 

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


 

HASUMATIBEN
BHAWANBHAI PATEL - Appellant(s)
 

Versus
 

RAJA
PERUMAL KONDA REDDY & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MR
PUNAM G GADHVI for
Appellant(s) : 1, 
NOTICE SERVED BY DS for Defendant(s) : 1 - 2. 
MS
CHETNABEN JOSHI for Defendant(s) : 1, 
MR SIKANDER SAIYED for
Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 22/04/2011 

 

ORAL
ORDER

Order
in First Appeal

Heard ld.counsel
for the parties and perused the impugned consent decree rendered by
the trial Court and perused the relevant papers annexed with this
appeal. Considering the facts and circumstances of the case, it
transpires that triable issues are involved, which may require
elaborate discussion. The appeal, therefore, deserves to be admitted.
The appeal is admitted. However, considering the facts and
circumstances of the case, and as submitted by both the ld.counsel
for the parties, the hearing of the appeal is ordered to be
expedited. List the appeal in the first week of July 2011.

Order
in Civil Application

Rule.

Ms.Chetnaben Joshi, ld.advocate appears and waives service of
notice of rule for respondent No.1 and Mr.Sikander Saiyed,
ld.advocate appears and waives service of notice of rule for
respondent No.2.

Heard ld.counsel
for the parties and perused the impugned consent decree rendered by
the trial Court. Today the appeal is admitted and perused the
earlier order passed on 11.4.2011. Considering the facts and
circumstances of the case, till further order, both the parties to
maintain status-quo.

Rule is made
absolute accordingly.

The application is
disposed of.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top