Gujarat High Court Case Information System
Print
SCA/12875/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12875 of 2009
=========================================================
HARIJAN
DHANIBEN KUBERBHAI THROUGH POWER OF ATTORNEY & 4 - Petitioner(s)
Versus
DABHI
ALUBEN KESHABHAI & 5 - Respondent(s)
=========================================================
Appearance
:
MR
YJ PATEL for
Petitioner(s) : 1 - 5.
MR MEHUL S SHAH for Respondent(s) : 1 -
6.
MR SURESH M SHAH for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/12/2010
ORAL
ORDER
PASSED BELOW SPEAKING TO MINUTES NOTE DATED 26.11.2010.
1. The
note for speaking to minutes is filed by the petitioners with a
prayer that the order dated 24.11.2010 passed by this Court in
Special Civil Application No.12875 of 2009 particularly the
direction given to the trial court to decide Regular Civil Appeal
No.49 of 2009 as early as possible preferably “within one year
from today”, instead of that words “within period of
three months from today” are required to be corrected.
2. Heard
learned advocates for the parties.
3. Learned
advocate appearing on behalf of the respondents has fairly submitted
that and has no objection if the direction given to the trial court
to dispose of Regular Civil Appeal No.49 of 2009 within
period of three months. Hence, the following order is passed.
4. In
view of the same, the learned Additional District Judge, Dhrangadhra
is directed to dispose of Regular Civil Appeal No.49 of 2009 as early
as possible preferably within three months from today in accordance
with law without being influenced by this order or order passed below
application Exh.5 by the trial court. Registry is directed to issue
fresh writ accordingly.
5. The
note for speaking to minutes stands disposed of accordingly.
(
M.D. SHAH, J. )
syed/
Top