Gujarat High Court High Court

Vijaykumar vs Kesarben on 4 July, 2008

Gujarat High Court
Vijaykumar vs Kesarben on 4 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8911/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8911 of 2008
 

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


 

VIJAYKUMAR
RAMANLAL PATEL & 2 - Petitioner(s)
 

Versus
 

KESARBEN
WD/O GANDAJI MAFAJI & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BP GUPTA for Petitioner(s) : 1 - 3. 
None for
Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.3.1,
1.3.2,1.3.3 - 6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

1. Mr.

B.P. Gupta, learned advocate appears for the petitioners, submits
that the petitioners are constrained to prefer present petition
because the proceedings in respect of Misc. Civil Appeal No.47 of
2007 are not being conducted or proceeded further.

2. It
is the case of the petitioners that the suit being Special Civil Suit
No.14 of 2006 came to be filed by the respondent No.4 before the
learned Civil Judge (Senior Division), Kalol, (District :
Gandhinagar). A piece of land is the subject matter of the suit. The
suit land was purchased by the petitioners by registered sale deed.
Subsequently, the dispute arose between the parties in respect of the
suit land and in pursuance of the said dispute, respondent No.4 filed
Special Civil Suit No.14 of 2006 for cancellation of the sale deed.
On the other hand, the petitioners filed Special Civil Suit No.14 of
2006. During the proceedings of the said suit, the learned Civil
Judge (Senior Division), Gandhinagar passed an order on 15.3.2007
below Exhibit 5, partly allowing application Exhibit 5. Being
aggrieved and dissatisfied by the said order, the petitioners have
preferred Misc. Civil Appeal No.47 of 2007. Mr. Gupta, learned
advocate for the petitioners submits that the said appeal came to be
preferred in the month of May, 2007. However, unfortunately, since
then the said appeal is not heard and/or proceeded further.
Therefore, the petitioners are constrained to prefer present
petition.

3. Considering
the grievance made by the petitioners and the submissions made by Mr.
Gupta, learned advocate for the petitioners, the petitioners would
make an application before the learned District Judge, Gandhinagar,
requesting him to look into the matter and to take necessary
administrative action and decision and would request the concerned
learned Judge for early hearing and disposal of the appeal. Mr.
Gupta, learned advocate states that the learned Judge may immediately
look into the application, which may be made by the petitioners
herein, and may take necessary steps, so as to ensure that the
subject appeals are taken up for hearing at an early date without any
further delay. The petitioners may make appropriate application by
7.7.2008 and it is hoped that the learned District Judge would take
necessary steps as early as possible. The learned District Judge is
requested to duly consider the application.

4. In
view of the aforesaid observation, Mr. Gupta, learned advocate seeks
permission to withdraw the petition. Permission as prayed for, is
granted. This petition stands disposed of as withdrawn. Mr. Gupta,
learned advocate submits that his client would make necessary
application before the learned District Judge, Gandhinagar on or
before 7.7.2008.

(K.M.THAKER,
J.)

ynvyas