Gujarat High Court High Court

Sarojben vs Jayeshbhai on 6 May, 2010

Gujarat High Court
Sarojben vs Jayeshbhai on 6 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5498/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5498 of 2010
 

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


 

SAROJBEN
LALITBHAI AVALANI - Petitioner(s)
 

Versus
 

JAYESHBHAI
AMRUTLAL BRAHMBHATT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DHAVAL N VAKIL for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/05/2010 

 

ORAL
ORDER

1. Leave
to amend.

2. Heard
learned Advocate Mr. D.N.Vakil for the petitioner. Learned Advocate
invited attention of the Court to the discussion in the impugned
judgment and order dated 04.03.2010 passed by the Division Bench of
the Small Cause Court, Ahmedabad. The Division Bench of the Small
Cause Court has allowed the Appeal from Order and set aside the order
passed by the learned Single Judge of the Small Cause Court. The
Division Bench has also directed that status quo should continue till
the final disposal of the present suit H.R.P. Suit No.377 of 2009
and/or the final hearing of Civil Suit No. 5373 of 1999 filed by the
present petitioner respondent landlady, whichever may decide
earlier.

3. Having
perused the discussion made by the Division Bench of the Small Cause
Court, this Court is of the opinion that the matter requires
consideration. Hence, Rule.

4. Notice
as to interim relief returnable on 29th
June, 2010.

5. Ad
interim
relief in terms of para 9(B). Direct service permitted.

(RAVI
R. TRIPATHI, J.)

jani

   

Top