Gujarat High Court High Court

Kantaben vs Pradipkumar on 25 September, 2008

Gujarat High Court
Kantaben vs Pradipkumar on 25 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11973/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11973 of 2008
 

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


 

KANTABEN
SURESHBHAI THAKKAR & 3 - Petitioner(s)
 

Versus
 

PRADIPKUMAR
TARACHANDBHAI SINDHI & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for Petitioner(s) : 1 - 4. 
None for Respondent(s) :
1 - 4. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/09/2008 

 

 
 
ORAL
ORDER

Learned
advocate Shri Ashish Dagli for the petitioners submitted that
without sufficient material to establish that tenanted premises
required repair, the learned Judge has passed impugned order dated
9.9.2008 initially allowing application of the landlord. Even
otherwise, the order is not specific and would result into
complication in its implementation.

Notice
returnable on 15th October, 2008.

In
the meantime, impugned order dated 9.9.2008 shall stand stayed.

Direct
service is permitted.

(AKIL
KURESHI, J.)

ashish//

   

Top