Gujarat High Court High Court

Mohanbhai vs Lilavatiben on 9 July, 2008

Gujarat High Court
Mohanbhai vs Lilavatiben on 9 July, 2008
Bench: M.R. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/5129/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5129 of 2008
 

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

 

MOHANBHAI
DAJIBHAI PATEL - Petitioner(s)
 

Versus
 

LILAVATIBEN
MANILAL PANCHAL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Petitioner(s) : 1, 
MR ADIL R MIRZA for Respondent(s) : 1 - 3. 
MR
JB PARDIWALA for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/07/2008 

 

 
 
ORAL
ORDER

Mr.J.B.

Pardiwala, learned advocate appearing on behalf of the respondent
No.4 has made a statement at bar that during the pendency of the
suit, respondent No.4 will maintain status-quo qua possession and
also with respect to the transfer. He has made a statement that
during the pendency of the suit, the respondent No.4 shall not
transfer, alienate or part with the possession of the property in
question in any manner whatsoever. He has submitted that necessary
undertaking to that effect will be filed before this court on or
before 14/7/2008. He has also further submitted that similar
undertaking will be filed before the trial court in the suit within
a period of one week from today.

The
respondent No.4 is directed to act accordingly.

In
view of th above, Mr.B.S. Patel, learned advocate appearing on
behalf of the petitioner does not press the present petition and
hence the present petition is dismissed as withdrawn. Registry is
directed to return the record and proceedings to the trial court
immediately.

[M.R.

SHAH, J.]

rafik