Gujarat High Court Case Information System
Print
CA/3673/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 3673 of 2010
In
FIRST
APPEAL No. 791 of 2010
=========================================
MOHAMMEDHUSSAIN
ABDULREHMAN SHAIKH & 2 - Petitioner(s)
Versus
PATHAN
MOHAMMEDHUSSAIN ISMAILBHAI & 77 - Respondent(s)
=========================================
Appearance :
MR
RK MISHRA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 -
2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6 - 3.
None for
Respondent(s) : 1 - 78.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 26/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Present
application is for interim injunction pending First Appeal
restraining the respondents defendants from alienating, selling
or creating any charge over the property.
2. Considering
the facts and circumstances, it appears that decree for specific
performance of contract has been declined and damages are awarded.
Hence, it would not be a case for grant of interim injunction as
prayed. At the most any action by the respondents shall be subject to
further orders in the appeal. Application disposed of accordingly.
[Jayant
Patel, J.]
[Smt.
Abhilasha Kumari,J.]
satish
Top