Gujarat High Court Case Information System
Print
AO/372/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 372 of 2008
With
CIVIL
APPLICATION No. 13834 of 2008
In
APPEAL FROM ORDER No. 372 of 2008
=========================================================
PATEL
KIRITBHAI KARSANDAS - Appellant(s)
Versus
PATEL
KANAIYALAL SHIVRAMDAS - Respondent(s)
=========================================================
Appearance
:
MR
ARPIT P PATEL for
Appellant(s) : 1,
MR KETAN I ACHARYA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/12/2010
ORAL
ORDER
1. Heard
learned advocate Mr.A.P.Pael for appellant and learned advocate
Mr.K.I.Acharya for respondent.
2. Without
deciding this Appeal from Order on merits, both learned advocates
appearing for the respective parties have, on instructions from their
clients, agreed to pass the order to the effect that both parties
shall maintain the status-quo of the suit property till final
disposal of Special Civil Suit No.48 of 2008.
3. In
view of above, both the parties are directed to maintain status-quo
of the suit property till final disposal of Special Civil Suit No.48
of 2008 which is pending before the trial Court.
4. The
trial Court is also directed to dispose of the Special Civil Suit
No.48 of 2008 in accordance with law and after giving reasonable
opportunity of hearing, as early as possible, preferably within a
period of three years from date of receipt of this order. Notice is
discharged.
ORDER
IN CIVIL APPLICATION NO.13834 OF 2008.
In
view of the order passed in AO No.372/2008, Civil Application
No.13834/2008 is also disposed of.
(M.D.Shah,J.)
(vipul)
Top