Gujarat High Court High Court

Kanubhai vs Jatin on 8 July, 2011

Gujarat High Court
Kanubhai vs Jatin on 8 July, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/99/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 99 of 2011
 

With


 

CIVIL
APPLICATION No. 3380 of 2011
 

In
 

APPEAL
FROM ORDER No. 99 of 2011
 

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

KANUBHAI
MANILAL JANI & 1 - Appellant(s)
 

Versus
 

JATIN
KANTILAL JANI - Respondent(s)
 

===================================== 
Appearance
: 
MR YF MEHTA for Appellant(s) :
1 - 2. 
MR MEHUL H RATHOD for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
ORAL
ORDER

1.0 Heard
learned counsel Mr. YF Mehta as well as Mr. Mehul H. Rathod for the
parties.

2.0 After
hearing, both the sides have agreed and accepted that respondent
shall get the premises examined by Structural Engineer and as per his
opinion / suggestion, renovation and reparation will be carried out,
which will also be given to the Municipal Corporation and thereafter,
he can proceed with the renovation of the premises within his
possession. The order passed below Notice of Motion shall stand
modified accordingly.

3.0 With
the aforesaid observation, present Appeal from Order stands
disposed of.

3.1 In
view of the order passed in the main matter, Civil Application
also stands disposed of.

[
Rajesh H. Shukla, J. ]

hiren

   

Top