Gujarat High Court
Pravinkumar vs Deceased on 5 August, 2008
Gujarat High Court Case Information System
Print
CA/150520/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 1505 of 2007
In
LETTERS
PATENT APPEAL No. 115 of 2007
In
SPECIAL CIVIL APPLICATION No. 19270 of 2006
=========================================================
PRAVINKUMAR
RAVAJI VIHOL & 1 - Petitioner(s)
Versus
DECEASED
PATEL HARGOVANBHAI CHHAGANLAL THRO HEIRS & LRS. & 5 -
Respondent(s)
=========================================================
Appearance
:
[R
SHAKTISINH GOHIL] for
Petitioner(s) : 1,
1.2.1,
1.2.2,1.2.3 -
2.
MR.DIPAK
B PATEL for
Respondent(s) : 1,
None
for Respondent(s) : 2 - 4.
NOTICE
SERVED BY DS for
Respondent(s) : 2.2.1,
2.2.2,
2.2.3,
4.2.1,
4.2.2,
4.2.3,4.2.4
DELETED
for Respondent(s) : 3.2.1,
3.2.2,
5,
GOVERNMENT
PLEADER for
Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Rule.
To be heard with the main appeal. Mr.Dipak B Patel appears for and
waives service of notice of Rule on behalf of opponent no.1. Ms.Nair
appears for and waives service of notice of Rule on behalf of
opponent no.6.
Pending
the appeal, the parties to the appeal will maintain status-quo as to
the title, possession and user of the disputed lands. The appellants
will continue to use the land for agricultural purpose and will not
create a third party interest in any manner whatsoever.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top