Gujarat High Court Case Information System
Print
AO/331/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 331 of 2010
With
CIVIL
APPLICATION No. 13000 of 2010
In
APPEAL
FROM ORDER No. 331 of 2010
=========================================================
HASMUKHBHAI
GIRDHARLAL GANATRA - Appellant(s)
Versus
VASO
GRAM PANCHAYAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SATYAM Y CHHAYA for
Appellant(s) : 1,
MR RA PATEL for Respondent(s) : 1 - 2.
NOTICE
SERVED BY DS for Respondent(s) : 3 - 5.
MR LR PUJARI, APP for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 25/11/2010
ORAL
ORDER
Taking
into consideration nature of the suit, trial court is directed to
dispose of the suit as early as possible preferably within one year
from the date of receipt of copy of this order.
In
view of the above, learned advocate, Mr.Satyam Y.Chhaya, for the
appellant does not press this appeal as well as civil application.
Both the Appeal From Order as well as the Civil Application for stay
are disposed of as not pressed. Notice discharged.
Mr.Chhaya
submitted that in the event of an auction being held, the appellant
will prefer appropriate application for deposit of amount before the
trial court. If such an application is filed by the appellant,
trial court will decide the
same on its own merits and in accordance with law without being
influenced by the order passed by the trial below application Ex.5
or this order.
(M.D.SHAH,J.)
radhan
Top