Gujarat High Court High Court

Shantilal vs Ashishbhai on 6 May, 2010

Gujarat High Court
Shantilal vs Ashishbhai on 6 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1352/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1352 of 2010
 

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


 

SHANTILAL
PARSHOTTAMBHAI ADODARIYA - Petitioner(s)
 

Versus
 

ASHISHBHAI
GOVINDBHAI CHHATRALA - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) : 1, 
MR
ANSHIN H DESAI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/05/2010 

 

ORAL
ORDER

1. Heard
Mr. S.M. Shah, learned Advocate for the petitioner at length.

2. At
the request of learned Advocate for the petitioner, the Court below
is directed to decide the suit as expeditiously as possible. Learned
Advocate for the petitioner submitted that even otherwise also, the
suit was directed to be decided as expeditiously as possible but
without giving any outer limit. He, submitted that for last two
months, there is no progress in the hearing of the suit. He,
therefore, requested that outer limit may be prescribed.

3. In
view of the above, the Court below is directed to decide the suit as
expeditiously as possible but not later than 30th October,
2010.

4. The
petition is disposed of with the aforesaid directions.

(RAVI
R. TRIPATHI, J.)

jani

   

Top