Gujarat High Court Case Information System
Print
SCA/8010/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8010 of 2011
=========================================================
KANUBHAI
DAHYABHAI PATEL - Petitioner(s)
Versus
ASHAPURI
COOPERATIVE CREDIT SOCIETY LTD & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PALAK H THAKKAR for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 01/07/2011
ORAL
ORDER
It
is submitted by learned advocate Mr.Palak Thakkar for the petitioner
that the tribunal has rejected the application filed by the present
petitioner, who is applicant before the tribunal for early hearing of
the matter and requested that some suitable direction be given to the
tribunal to dispose of Appeal No.264 of 2010 (arising from Summary
Lavad Case No.182/2003) which is pending before the tribunal.
In
view of the above, the tribunal is directed to decide and dispose of
Appeal No.264 of 2010 in accordance with law and on its own merits,
preferably within one year from the receipt of writ of this order.
With
the above direction, the petition is disposed of.
(M.D.SHAH,
J.)
syed/
Top