Gujarat High Court High Court

Gatorbhai vs State on 23 June, 2009

Gujarat High Court
Gatorbhai vs State on 23 June, 2009
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/949820/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9498 of 2002
 

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

 

GATORBHAI
S. CHAUHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEVANG LATHIGARA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 

 

MR. HK
PATEL AGP for respondent No.1 
None for Respondent(s) : 2 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

			Date
: 23/06/2009 

 

				ORAL
ORDER

The
present petition is filed challenging order dated 12.12.2001 passed
by learned Civil Judge (SD) Dholka below Ex.5 and 40 in RCS No.636 of
2000. The learned advocate for the petitioner submits that it will be
in the interest of justice if the Court below is directed to expedite
the hearing of the suit which is of the year 2000. The request is
found reasonable, the Court below is directed to give due priority to
RCS No.636 of 2000 and decide the same as expeditiously as possible
preferably within eight months from the date of the receipt of this
order.

With
this observation/direction the petition is disposed of.

(Ravi
R. Tripathi, J.)

(karan)

   

Top