Gujarat High Court
Ibrahim vs Hasinaben on 21 September, 2011
Gujarat High Court Case Information System
Print
SCR.A/181/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 181 of 2008
======================================
IBRAHIM
ISMAIL UGHRADAR - Applicant(s)
Versus
HASINABEN
D/O ISE MOHAMMAD & 4 - Respondent(s)
======================================
Appearance :
MR
HORMAZ B SHETHNA for Applicant(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR SK BUKHARI for Respondent(s) : 2 - 3.
NOTICE
SERVED for Respondent(s) : 4,
PUBLIC PROSECUTOR for Respondent(s)
: 5,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/03/2009
ORAL
ORDER
Heard
learned counsels for the parties.
Rule
returnable on 8.4.2009.
The
parties are directed to maintain status-quo qua the House No.223, at
Sr. no.53 in the village panchayat record located in the central
masjid falia in Rahadpor village Taluka & District Bharuch, in
question and respondent Nos. 1 and 2 are directed not to create any
third-party right, title or induct any person on the premises in
question.
D.S.permitted.
(ANANT
S. DAVE, J.)
(swamy)
Top