Gujarat High Court Case Information System
Print
SCA/9704/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9704 of 2008
==========================================
PRAFULABEN
B DANIDHARIYA - Petitioner(s)
Versus
INCHARGE
DISTRICT PROGRAMME OFFICER & 1 - Respondent(s)
==========================================
Appearance
:
MR NIRAV C
THAKKAR for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 2.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/07/2008
ORAL
ORDER
Shri Nirav Thakkar, learned
advocate appearing on behalf of the petitioner does not press the
present Special Civil Application. However, he has requested to pass
suitable direction for expeditious hearing of the suit as even the
learned trial Court while dismissing the Exh. 5 application passed an
order for expeditious hearing of the suit, which could not be heard
in view pendency of the appeal before the learned Appellate Court.
Considering the above, if the
pleadings are completed, the learned trial Court is directed to
expedite the hearing of Regular Civil Suit No. 148/206, subject to
cooperation by the concerned parties.
With this, the present Special
Civil Application is dismissed as not pressed.
(M.R. SHAH, J.)
siji
Top