Gujarat High Court Case Information System
Print
AO/191/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 191 of 2008
With
CIVIL
APPLICATION No. 6567 of 2008
In
APPEAL FROM ORDER No. 191 of 2008
With
CIVIL
APPLICATION No. 6568 of 2008
In
APPEAL FROM ORDER No. 191 of 2008
=========================================================
NAVINCHANDRA
CHIMANLAL DESAI - Appellant(s)
Versus
NAROTTAMBHAI
MORARBHAI MISTRI & 5 - Respondent(s)
=========================================================
Appearance
:
MR
DHAVAL D VYAS for
Appellant.
NOTICE SERVED for Respondent(s) : 1 - 2.
NOTICE NOT
RECD BACK for Respondent(s) : 3,
MR JB PARDIWALA for Respondent(s)
: 4 - 6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/08/2008
ORAL
ORDER
1. Present
appeal from order has been filed by the appellant-original plaintiff
challenging the order passed by the learned trial court passed below
Exh.5 dismissing the same, refusing to grant interim injunction in
favour of the appellant by which it was prayed to restrain the
respondents herein-original defendants to transfer and/or alienate
the property in question.
2. In
response to the notice issued by this Court, Shri J.B.Pardiwala,
learned advocate has appeared on behalf of respondents No.4 to 6 ?
original defendants No.4 to 6 and has stated at the bar under the
instructions from his client that the original defendants No.4 to 6 ?
respondents No.4 to 6 herein do not propose to transfer and/or
alienate the property in question in any manner whatsoever.
Respondents No. 4 to 6 are directed to act accordingly.
3. In
view of the above, Shri Dhaval D.Vyas, learned advocate appearing on
behalf of the appellant does not press the present appeal from order.
Accordingly, present appeal from order is disposed of with no order
as to costs in view of the above statement made by Shri
J.B.Pardiwala, learned advocate appearing on behalf of respondents
No.4 to 6 ? original defendants No.4 to 6.
4. In
view of the dismissal of appeal from order, no order in Civil
Application No.6567 of 2008 and Civil Application No.6568 of 2008.
(
M.R. SHAH, J. )
syed/
Top