Gujarat High Court Case Information System
Print
SCA/9750/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9750 of 2009
=================================================
BABULAL
MEGHJIBHAI DOBARIA & 1 - Petitioner(s)
Versus
BHIKHABHAI
VELJIBHAI PIPALIYA & 6 - Respondent(s)
=================================================
Appearance
:
MR
SATYAM Y CHHAYA for Petitioner(s) : 1 - 2.
MR SANDEEP N BHATT for
Respondent(s) : 1 - 2.
DELETED for Respondent(s) : 3 -
7.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 23/11/2010
ORAL
ORDER
The
matter is placed for extension of time. Pursuant to letter dated
28th October 2010 received from the learned 6th
Additional Senior Civil Judge, Civil Court, Rajkot, through letter
dated 29th October 2010 of the learned Principal District
Judge (District Court), Rajkot, a request is made for extension of
time to dispose of Special Civil Suit No.19 of 2006.
This
Court (Coram: Ravi R. Tripathi, J.) vide order dated 9th
April 2010 directed the Court below to decide Special Civil Suit
No.19 of 2006 as expeditiously as possible, preferably by 30th
October 2010.
2. The
Registry is directed to ask for a report as to why the learned 6th
Additional Senior Civil Judge addressed letter only on 28th
October 2010 when the time granted by this Court was to expire on
30th October 2010.
Calling
for this report does not mean that the Court should not proceed with
the hearing of Special Civil Suit No.19 of 2006. It shall continue
to proceed with the hearing of the suit. The matter is adjourned to
21st December 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top