Gujarat High Court
Janardan vs State on 20 June, 2011
Gujarat High Court Case Information System
Print
SCA/6890/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6890 of 2011
=========================================================
JANARDAN
KHUSHVARDAN DAVE - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Petitioner(s) : 1,
MR RASHESH RINDANI ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 20/06/2011
ORAL
ORDER
Learned
counsel for the petitioner fairly conceded that a civil suit in
respect of the same subject-matter was pending in the Civil Court
since the year 1996. Therefore, in order to pursue that proceeding
and request the Court concerned to expeditiously hear and dispose
that suit, the present petition was not pressed for any relief at
this stage. Accordingly, the petition is disposed as withdrawn
without entering into merits, if any, of the contentions of the
petitioner.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top