Gujarat High Court High Court

Sunil vs Sulochanaben on 6 August, 2008

Gujarat High Court
Sunil vs Sulochanaben on 6 August, 2008
Bench: M.R. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8512/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8512 of 2008
 

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

 

SUNIL
BACHUBHAI SHAH - Petitioner(s)
 

Versus
 

SULOCHANABEN
WD/O BACHUBHAI SHAH & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NV GANDHI for
Petitioner. 
None for Respondent(s) : 1,3 - 4. 
MS MEGHA JANI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

1. Shri
N.V.Gandhi, learned advocate appearing on behalf of the petitioner
does not press the present Special Civil Application. However, he has
requested to pass an appropriate order directing the Executing Court
to decide and dispose of the same as expeditiously as possible as the
execution petition is of the year 2005.

2.
Considering the above, and when the execution petition is of the
year 2005, the Executing Court is directed to decide and dispose of
the same as expeditiously as possible but not later than 31st
July, 2009. All concerned are directed to cooperate the Executing
Court in early disposal of the aforesaid execution petition within
the stipulated time as stated hereinabove.

3.
With these, present petition is dismissed as not pressed. Notice is
discharged with no order as to costs. Direct service is permitted.

(
M.R. SHAH, J. )

syed/