Gujarat High Court High Court

Patel vs Jadeja on 21 March, 2011

Gujarat High Court
Patel vs Jadeja on 21 March, 2011
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/364/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 364 of 2007
 

With


 

CIVIL
APPLICATION No. 12679 of 2007
 

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

 

PATEL
JAYANTILAL MANILAL - Appellant(s)
 

Versus
 

JADEJA
HUSSEINABIBI WD/O. MOHAMMEDMIYA UMEDBHAI & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHITAL R PATEL for
the
Appellant. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 05/10/2007 

 

 
 
				ORAL
ORDER

The
present Appeal from Order has been preferred against the order dated
26th July, 2007
below injunction application exh. 5 in Regular Civil Suit no.
153 of 2006 passed by the learned 2nd Additional Senior Civil Judge,
Kalol, whereby the injunction application preferred by the present
respondents (original plaintiffs) was allowed and status quo was
ordered to be maintained sO far as disputed land is concerned.

2. The
learned advocate for the appellant submitted that suffice it will be,
if a direction is given to the trial court to expedite hearing of
Regular Civil Suit no. 153 of 2006 and dispose of the same as
expeditiously as possible and within time bound schedule and the
present Appeal from Order is not pressed by the present appellant.

3. In
view of the aforesaid submission, this Appeal from Order alongwith
Civil Application No. 12679 of 2007 is dismissed as not pressed. The
impugned order passed by the trial court is upheld. Looking to the
facts and circumstances of the case, the trial court is hereby
directed to dispose of Regular Civil Suit no.153 of 2006 as
expeditiously as possible and practicable and preferably on or before
30th August, 2008. The trial court will decide the suit in accordance
with law, on the basis of the evidence on record, and without being
influenced by the order passed below injunction application exh. 5 as
well as without being influenced by the order passed by this Court.

(D.N.Patel,J)

***darji

   

Top