Gujarat High Court High Court

Razakbhai vs Heard on 25 August, 2011

Gujarat High Court
Razakbhai vs Heard on 25 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/113/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 113 of 2011
 

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

 

RAZAKBHAI
ISMAILBHAI GHANCHI - Applicant(s)
 

Versus
 

RAMANLAL
MAGANLAL PARMAR - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Applicant(s) : 1, 
MR MEHUL S SHAH for Opponent(s) : 1, 
MR
SURESH M SHAH for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

Heard
Mr. Shelat, learned advocate appearing for the petitioner-original
defendant at length.

After
arguing the matter, Mr. Shealt, learned advocate appearing for the
petitioner informed the Court that he does not invite judgement in
the matter and sought permission to withdraw the revision application
with a request to extend the time for vacating the suit premises.

In
view of the above, the
time for vacating the suit premises is extended upto 31.08.2012. The
petitioner will file usual undertaking within a period of four weeks
from today to the effect that he will hand over vacant
and peaceful possession of the premises in dispute to the respondent
on or before 31.08.2012 and will pay the rent of the suit premsies on
the 10th
day of every month and also to pay
mesne profit as directed by both the Courts below till the vacant and
peaceful possession
of the suit premises is handed over to the landlord.
It is made clear that the undertaking will be filed by the petitioner
after approval of Mr. S.M.Shah, learned advocate for the respondent.

The
Civil Revision application stands disposed of as withdrawn. Notice
is discharged. Subject to above, interim relief stands vacated.

(K.S.JHAVERI,
J.)

niru*

   

Top