Gujarat High Court Case Information System
Print
CRA/187/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 187 of 2010
=========================================================
RAZAK
JAMALJI NAGORWALA & 13 - Applicant(s)
Versus
HEIRS
OF JAMALJI AHMDJI RAMSHIYAWALA & 7 - Opponent(s)
=========================================================
Appearance
:
MR
MAULIK G NANAVATI for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8, 1.2.9, 1.2.10, 1.2.11, 1.2.12, 1.2.13,1.2.14 PARTY-IN-PERSON
for Applicant(s) : 1, 1.2.3, 1.2.4, 1.2.5, 1.2.7, 1.2.8, 1.2.9,
1.3.1, 1.3.2, 1.3.4, 14,MRNNCHHIPA for Applicant(s) : 1.2.1, 1.2.2,
1.2.6, 1.3.3,1.3.5
RULE SERVED BY DS for Opponent(s) : 1 - 4,
4.2.2, 4.2.3, 4.2.4,4.2.5 - 8.
None for Opponent(s) : 4,
- for
Opponent(s) : 4.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 20/10/2011
ORAL
ORDER
Heard
learned advocate Mr.Maulik Nanavati for applicants and learned
advocate Mr.Ashish H. Shah for opponents.
In
light of order dated 05.10.2011, Rule was served on the respondents
herein.
Learned
advocate Mr.Maulik Nanavati submitted that before filing the present
Civil Revision Application, the applicants herein have already been
forcefully dispossessed from the rented premises. He, therefore,
prayed to restore the possession of the present applicants of the
rented disputed premises, as the same had been taken forcefully.
Considering
the facts and circumstances of the case, parties of this Civil
Revision Application are hereby directed that to maintain status-quo
as on today of the possession of the disputed premises in question
till the final disposal of this application.
The
office is directed to place this matter in routine course.
Direct
service is permitted.
(G.B.SHAH,J.)
Girish
Top