Gujarat High Court High Court

Union vs Friends on 23 July, 2008

Gujarat High Court
Union vs Friends on 23 July, 2008
Bench: Jayant Patel
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/7453/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 7453 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 2362 of 2008
 

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

 

UNION
OF INDIA - Petitioner(s)
 

Versus
 

FRIENDS
SALTS WORKS & ALLIED INDUSTRIES & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARIN P RAVAL for
Petitioner(s) : 1, 
MR DHAVAL D VYAS for Respondent(s) : 1, 
MS
SHAILI A KAPADIA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 23/07/2008 

 

 
 
ORAL
ORDER

Until
further orders, status-quo as prevailing for the land in question
shall continue with the express direction that under the guise of
status-quo, neither the petitioner will be able to make any
additional construction, or alter the location of the land in
question, nor any transfer of possession or creation of equitable
rights of any third party shall be permitted.

S.O.

to 30.7.2008.

(JAYANT PATEL, J.)

Suresh*