Gujarat High Court Case Information System
Print
SCA/11547/2009 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11547 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE MD SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
SATELLITE
COOPERATIVE HOUSING SOCIETY LIMITED - Petitioner(s)
Versus
USHABEN
ANILBHAI AGARWAL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SHIRISH JOSHI for
Petitioner(s) : 1,
MR RS SANJANWALA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/08/2011
ORAL
JUDGMENT
Heard
learned advocates, Mr.Shirish Joshi for the petitioner
and Mr.R.S.Sanjanwala for the respondents.
It
is jointly stated by learned advocates for the respective parties
that this petition be disposed
of by directing the Lavad Case No.560 of 2009 pending before the
Board of Nominees Court to be disposed of within reasonable time by
continuing the interim relief granted earlier by this court till
such time.
In
view of the above, without expressing any opinion on merits of the
case but only with the consent of the learned advocates appearing
for the respective parties, this petition
is disposed of. Order dated 29-10-2009 passed by the Gujarat State
Cooperative Tribunal is continued till final disposal of Lavad Case
No.560 of 2009 pending before the Board of Nominees Court and Board
of Nominees Court is directed to dispose of Lavad Case No.560 of
2009 as early as possible preferably within three months from the
date of receipt of copy of this order in accordance with the law, on
its own merits and without being influenced by any order passed by
the Gujarat State Cooperative Tribunal as well as by this Court.
Rule is made absolute to the aforesaid extent. Direct service is
permitted.
(M.D.SHAH,J.)
radhan
Top