Gujarat High Court High Court

Jilubai vs Mayaben on 11 January, 2011

Gujarat High Court
Jilubai vs Mayaben on 11 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14177/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14177 of 2010
 

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


 

JILUBAI
MAMAD SHIYARIYA & 2 - Petitioner(s)
 

Versus
 

MAYABEN
MAHIPAL MALIK - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ABHAYKUMAR P SHAH for
Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 11/01/2011 

 

ORAL
ORDER

1. After
arguing the matter and when the Court was not inclined to entertain
this petition, learned counsel for the petitioners requested the
Court not to assign any reasons on the merits on the case and further
requested to direct the trial Court concerned to expedite the hearing
of the suit in question.

2. In
view of the above, the petition is not decided on merits. The trial
Court concerned is directed to proceed with the hearing of the suit
in question and to dispose of the same within a period of Three Years
from the date of receipt of writ of this order.

3. With
the above observation, the petition stands disposed of.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top