Gujarat High Court
Rameshbhai vs Chunilal on 31 July, 2008
Bench: Akil Kureshi
SCA/2490220/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 24902 of 2007 ========================================================= RAMESHBHAI N. PATEL & 1 - Petitioner(s) Versus CHUNILAL BIJALBHAI VASAVA & 1 - Respondent(s) ========================================================= Appearance : MR DN PANDYA for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 2.MR JT TRIVEDI for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 2. MR JOY MATHEW for Respondent(s) : 1, MR SATYAM CHHAYA, AGP for Respondent(s) : 2, DS AFF.NOT FILED (N) for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 31/07/2008 ORAL ORDER
Rule.
Ad
interim relief granted earlier to continue till final disposal of the
petition on the condition that the petitioners shall also maintain
status-quo with respect to the land in question.
(Akil
Kureshi,J.)
(raghu)