Gujarat High Court
Ritinbhai vs Bidhin on 21 January, 2010
Gujarat High Court Case Information System
Print
SA/221/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 221 of 2008
With
CIVIL
APPLICATION No. 10902 of 2008
In
SECOND
APPEAL No. 221 of 2008
=========================================================
RITINBHAI
DILSUKHBHAI BAXI - Appellant
Versus
BIDHIN
MANHARBHAI BAXI Respondent
=========================================================
Appearance :
MRS
KRISHNA G RAWAL for Appellant
MR DEVARSHI D VAIDYA for Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/01/2010
COMMON
ORAL ORDER
Heard
learned advocates for the parties.
The
Second Appeal raising following substantial question of law :
As
to whether could there be an order in favour of rival parties namely
the appellant as well as objectionist for receiving the certificate
as if it was a partition suit?
Appeal
admitted.
Order
in Civil Application :
Status-quo
qua property shall be maintained by both the parties till final
disposal of the Second Appeal.
(S.R.BRAHMBHATT,
J.)
pallav
Top