Gujarat High Court Case Information System
Print
CA/9975/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 9975 of 2007
In
FIRST
APPEAL No. 3541 of 2007
=========================================================
YOGESH
BALLUBHAI PATEL - Applicant
Versus
KIRITKUMAR
CHANDULAL PATEL & 7 - Respondents
=========================================================
Appearance
:
MR.SUBHASH
G BAROT for Applicant
: 1,
MR
BA SURTI for
Respondent : 1,
None
for Respondents : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/06/2008
ORAL
ORDER
Heard
learned counsel for the parties.
Mr.
Surti, learned counsel appearing for the respondent No. 1 submits
that there already operates stay order in Civil Application No. 979
of 2007 in Appeal From Order No. 21 of 2007 and in terms of that
stay order, the respondents are already bound not to create any
encumbrances and raise any construction over the land in question nor
would they be in a position to transfer the land in any manner in
favour of any third party and therefore, appropriate order may be
passed.
The
status-quo as on date, may be maintained by both the parties.
Civil
Application is accordingly disposed of.
(S.R.BRAHMBHATT,
J.)
pallav
Top