Gujarat High Court High Court

Nareshbhai vs Zaverbhai on 31 January, 2011

Gujarat High Court
Nareshbhai vs Zaverbhai on 31 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/369/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 369 of 2009
 

With


 

CIVIL
APPLICATION No. 11315 of 2009
 

In
APPEAL FROM ORDER No. 369 of 2009
 

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

 

NARESHBHAI
NAGJIBHAI BHARODIA & 1 - Appellant(s)
 

Versus
 

ZAVERBHAI
HIRABHAI SICHLA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Appellant(s) : 1 - 2. 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 3, 
MR RAKESH R PATEL
for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 31/01/2011
 

 ORDER

PASSED IN APPEAL FROM ORDER:

The
draft amendment is already allowed. The learned advocate for the
appellants will carry out necessary amendment forthwith.

ADMITTED.

(K.S.

Jhaveri, J)

ORDER
PASSED IN CIVIL APPLICATION:

When
this application came up for admission hearing on 29th
June 2010, this Court passed the following order:

“Notice
returnable on 14.7.2010.

In
addition to the interim order dated 20th
May 2009 passed by the learned 8th
Additional Senior Civil Judge and Judicial Magistrate, First Class,
Surat, with regard to maintaining status-quo
qua the suit property, status-quo qua possession of the suit property
shall be maintained by the parties.

Direct
Service is permitted.”

It
is pertinent to note that the said order has not been disturbed till
date. In that view of the matter, both the parties are directed to
maintain status-quo qua the suit property as well as the possession
as directed by this Court in the captioned order. The said interim
relief stands hereby confirmed.

The
application stands disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top