Gujarat High Court High Court

Patel vs Kalpeshbhai on 18 September, 2008

Gujarat High Court
Patel vs Kalpeshbhai on 18 September, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11641/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11641 of 2008
 

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


 

PATEL
SHAILESHBHAI PARSHOTTAMBHAI - Petitioner(s)
 

Versus
 

KALPESHBHAI
PRABHUDAS SHETH & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
GAURANG K PATEL for Petitioner(s) : 1, 
None for Respondent(s) : 1
- 3. 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 18/09/2008 

 

 
 
ORAL
ORDER

1. Mr.

Gaurang K. Patel, learned counsel under the instruction of his
client, states that the petitioner is ready to deposit the amount of
Rs.6 Lacs, which as per the information of the petitioner, is
outstanding to the respondent No.3 Corporation, latest by
23.9.2008. He states that the property will be attached on 19.9.2008
i.e. tomorrow.

2. Hence,
NOTICE returnable on 24.9.2008. By interim order, it is
directed that the status-quo qua the title and possession of the
property shall be maintained and same shall not be attached by the
respondent, on condition that the petitioner deposits the amount of
Rs. 6 Lacs with this Court on or before 23.9.2008. Direct service
today is permitted.

(JAYANT
PATEL, J.)

ynvyas

   

Top