Gujarat High Court High Court

Virendrasinh vs Urmiladevi on 15 September, 2008

Gujarat High Court
Virendrasinh vs Urmiladevi on 15 September, 2008
Author: Mohit S. Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/96420/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 964 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6459 of 2008
 

With


 

CIVIL
APPLICATION No. 10814 of 2008
 

In
LETTERS PATENT APPEAL No. 964 of 2008
 

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

VIRENDRASINH
JASWANTSINH GAEKWAD & 2 - Appellant(s)
 

Versus
 

URMILADEVI
LAXMANSINH GAEKWAD WIDOW & 7 - Respondent(s)
 

================================================= 
Appearance
: 
MR
SN SHELAT with MR HARSHADRAY A DAVE for Appellant(s) : 1 - 3. 
None
for Respondent(s) : 1 -
8. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Mr
Shelat, learned counsel for the appellants states, under
instructions, that application Exh.47 is fixed for hearing on
23.9.2008. Mr Shelat, however, submits that application Exh.50 was
also filed by the appellants on the same day when application Exh.47
was filed and both applications Exh.47 and 50 are required to be
heard together.

We
also find reference to injunction application Exh.50 in paragraph
16.1 of the judgment of the learned Single Judge.

In
the facts and circumstances of the case, without going into the
merits of the controversy between the parties, we dispose of this
appeal with a direction that the trial Court shall hear both
applications Exh.47 and 50 as expeditiously as possible and
preferably on 23rd September 2008 and thereafter decide
both the applications expeditiously.

Subject
to the above direction, the appeal is disposed of.

Since
the appeal is disposed of, the civil application also stands disposed
of.

This
order shall be brought to the notice of the trial Court as well as
the learned Advocate appearing for the defendants before the trial
Court at the earliest and in any case by 18th September
2008.

Direct
service is permitted today.

(M.S.

SHAH, J.)

(AKIL
KURESHI, J.)

zakir/-

   

Top