Gujarat High Court Case Information System
Print
AO/192/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 192 of 2006
With
CIVIL
APPLICATION No. 8307 of 2006
==========================================
LALITBHAI
AMRATLAL BAVISI - Appellant(s)
Versus
BHARATBHAI
BABUBHAI SHAH & 7 - Respondent(s)
==========================================
Appearance
:
MR AMIT V
THAKKAR for Appellant(s) : 1,
NOTICE SERVED BY
DS for Respondent(s) : 1, 8,
MR VIMAL A PUROHIT for Respondent(s)
: 2 - 6.
MR SP MAJMUDAR for Respondent(s) : 7,
MR PP MAJMUDAR
for Respondent(s) : 7,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/07/2008
ORAL
ORDER
1. Shri Amit Thakkar, learned
advocate appearing on behalf of the appellant does not press the
Appeal from Order. However, he has requested to pass appropriate
order to expedite the suit.
2. If the pleadings are
completed, it will be open for the appellant to move an appropriate
application before the learned trial Court for expeditious hearing of
the suit and the same may be considered by the learned trial Court
considering his own board and earlier old matters.
3. With this, the present Appeal
from Order is dismissed as not pressed. Notice is discharged.
CIVIL APPLICATION No. 8307
OF 2006
In view of disposal of the
Appeal from Order, no order on the Civil Application, and the same is
disposed of accordingly.
(M.R. SHAH, J.)
siji
Top