Gujarat High Court Case Information System
Print
AO/1/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 1 of 2010
=========================================================
SHRI
UMIYA CO OP CREDIT SOCIETY LTD - Appellant(s)
Versus
JAYANTIBHAI
SOMABHAI MADHABHAIPATEL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
YM THAKORE for
Appellant(s) : 1,
None for Respondent(s) : 1,
MR.RAJESH B SONI
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/03/2010
ORAL
ORDER
Heard
learned advocate Mr.Y.M. Thakore for the appellant-original
plaintiff. After the matter is heard for some time, learned advocate
Mr.Thakore seeks permission to withdraw this Appeal From order with a
request that as the judgement and decree is of the year 2002 and the
appellant society (Shri Umiya Coop Credit Society Ltd) has not yet
got fruits of the decree, the executing court be directed to expedite
hearing of Special Darkhast No.438 of 2002.
The
request is found reasonable. The Darkhast Court is directed to give
due priority to the proceedings of Special Darkhast No.438 of 2002
and decide the same as expeditiously as possible. The Appeal From
Order is disposed of as withdrawn.
(RAVI
R. TRIPATHI, J.)
karim
Top