…_ …..
facts and circumstances of this, case, it can be observed that tbs
Com’: beiow shail make necessaxy endsavour to dispasi-;«._ ¢’fVthe
suit as early as possible.
3. As regards the appfication fxiei-c1″‘Lm&der_” .f;%’:.11é._V n
CFC: seeking ta vacate: this interim oxfigr
granted, upon heating the Iea1’r mgfI”e:ouné;t:l.Vfor p{::_t:i’té9§;é3r and V
01′; perusing the order $heet, ¢Qf_9iy.._o:’.._»whi§:h« pfiaduced at
Z’53fl}1€X”£1I’€-K, E find it to direct the
Court ‘below ‘£9 :}f ‘éxpiétiitiously as possibie
at any rate Order is necessitated
keep¥\g:v–%#”[v _ and the object and
purposf: V(3I{£:”};Ci*F”‘i1I},{ifE2I° Order 39 Rule (SA CPC.
4. ;’vVIi£;.Petit;:31;VisV”di:sgp0$ec1 of in iierms statfid above.
Sd/-
Iudge