Gujarat High Court Case Information System Print SCA/4253/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4253 of 2011 With SPECIAL CIVIL APPLICATION No. 4254 of 2011 ========================================================= GUJARAT STATE ROAD TRANSPORT CORPORATION & 1 - Petitioner(s) Versus ZALA ISHVARSINH HAMIRSINH & 3 - Respondent(s) ========================================================= Appearance : MR G.B. BAGHEL FOR MR HS MUNSHAW for Petitioner(s) : 1 - 2. None for Respondent(s) : 1 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 06/04/2011 ORAL ORDER
1. After
arguing the matters and when learned counsel for the petitioners
realized that this Court was not inclined to entertain both the
petitions, it was stated that the Court may not pass a reasoned order
in the matters and request has been made to issue appropriate
directions to the trial Court concerned to dispose of the suits in
question expeditiously.
2. In
view of the above statement made by learned counsel Mr. Baghel, this
Court is not recording any reasons on merits of the petitions.
However, it is observed that if the petitioners prefer an application
requesting the trial Court concerned to dispose of the suits
expeditiously, the trial Court concerned shall consider the same and
shall try to dispose of the suits as expeditiously as possible. While
deciding the suits in question, the trial Court shall not be
influenced by the observations made by it in its earlier order and
also by the order of the lower appellate Court and shall decide the
suit independently.
3. With
the above observations, both the petitions stand disposed of.
[K.
S. JHAVERI, J.]
Pravin/*
Top