Gujarat High Court High Court

Patel vs Patel on 26 September, 2011

Gujarat High Court
Patel vs Patel on 26 September, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/343/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 343 of 2011
 

With


 

CIVIL
APPLICATION No. 10043 of 2011
 

In


 

APPEAL
FROM ORDER No. 343 of 2011
 

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

 

PATEL
MANUBHAI SHANKARLAL THROUGH POA PATEL KANUBHAI PRA & 5 -
Appellant(s)
 

Versus
 

PATEL
HIRABEN W/O KHETABHAI VIRABHAI & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN SHELAT, Sr. Counsel with MS DHARA M SHAH
for
Appellant : 1 - 6. 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 26/09/2011 

 

ORAL
ORDER

IN AO

ADMIT.

ORAL
ORDER IN CA

Heard
learned senior counsel Mr. SN Shelat for the applicants.

It
appears that an agreement to sell was allegedly executed by the
opponents and pursuant to that, amounts were received and receipts
were issued. In view of decision of Maharwal Khewaji Trust (Regd.),
Faridkot Vs. Baldev Dass, AIR 2005 SC 104, Notice
as to interim
relief
returnable on 14.10.2011.
Status quo with regard to alienation of the property in question be
maintained till 14.10.2011.

Direct
service is permitted.

(BANKIM.N.MEHTA,
J.)

shekhar*

   

Top