Gujarat High Court Case Information System
Print
AO/285/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 285 of 2006
With
CIVIL
APPLICATION No. 11769 of 2006
==========================================
DR.MEENABEN
K.PATEL & 1 - Appellant(s)
Versus
DR.NITINBHAI
CHANDUBHAI PATEL & 1 - Respondent(s)
==========================================
Appearance
:
MR PARTHIV
B SHAH for Appellant(s) : 1 - 2.
NOTICE
UNSERVED for Respondent(s) : 1,
MR NILESH A PANDYA for
Respondent(s) : 2,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 31/07/2008
ORAL
ORDER
1. Shri Parthiv B. Shah, learned
advocate appearing on behalf of the appellants and Shri Nilesh A.
Pandya, learned advocate appearing on behalf of respondent no. 2 have
jointly requested that in the facts and circumstances of the case,
the present Appeal from Order be disposed of by issuing suitable
direction to the learned trial Court to decide and dispose of the
suit as expeditiously as possible.
2. Considering the above, the
present Appeal from Order is dismissed as not pressed by directing
the learned trial Court to decide and dispose of the suit
expeditiously but not later than 30th June, 2010. The
parties concerned shall cooperate for early disposal of the suit
within the stipulated time as stated hereinabove. Parties to
complete the pleadings within a period of four months from today.
3. With this, the present Appeal
from Order is dismissed. Notice is discharged.
4. The
Registry is directed to send the writ of this order to the learned
trial Court immediately.
CIVIL
APPLICATION No. 11769 of 2006
In
view of disposal of the Appeal from Order, no order on the Civil
Application, and the same is disposed of accordingly.
(M.R. SHAH, J.)
siji
Top