Gujarat High Court
Narottambhai vs Punjabhai on 15 November, 2011
Gujarat High Court Case Information System
Print
LPA/29720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 297 of 2008
In
SPECIAL
CIVIL APPLICATION No. 3589 of 2008
With
CIVIL
APPLICATION No. 3822 of 2008
In
LETTERS PATENT APPEAL No. 297 of 2008
=================================================
NAROTTAMBHAI
HARIBHAI PATEL - Appellant(s)
Versus
PUNJABHAI
RANCHHODBHAI PATEL & 10 - Respondent(s)
=================================================
Appearance
:
MR
PP KASVALA for Appellant(s) : 1,
MS MEGHA JANI for Respondent(s) :
1 - 6.
- for Respondent(s) : 7 -
11.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 10/09/2008
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Having
heard the learned counsel, we find no reason to interfere with the
judgment of the learned Single Judge. However, we direct that Regular
Civil Suit No.55 of 2007 pending before the Principal Senior Civil
Judge, Ahmedabad (Rural) shall be heard and decided within a period
of six months from today.
Subject
to the aforesaid direction, the appeal is dismissed.
Consequently
the civil application also stands dismissed.
A
copy of this order be sent to the Principal Senior Civil Judge,
Ahmedabad (Rural).
(K.S.
RADHAKRISHNAN, C.J.)
(M.S.
SHAH, J.)
zgs/-
Top