Gujarat High Court High Court

Savitaben vs State on 25 June, 2008

Gujarat High Court
Savitaben vs State on 25 June, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/6306/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6306 of 2001
 

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

SAVITABEN
RANCHHODBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
CHETAN K PANDYA for Petitioner(s) : 1 - 2. 
Ms.KRINA CALLA, ASST
GOVERNMENT PLEADER for Respondent(s) : 1 - 2. 
MR MITUL K SHELAT
for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/06/2008 

 

ORAL
ORDER

The
petition was filed on 2nd August 2001. The first order was
passed on 6th August 2001. The interim relief was
granted, which reads as under:

ýS.. .. Till then
respondent no.2 will not take any coercive measures for recovery.
D.S. Permitted.ýý

Since
then the matter is getting adjourned from time to time and it has
remained on admission hearing for long seven years.

2. The
dispute raised in the petition pertains to question of fact. What
amount was paid by the petitioner and whether credit was given by the
society or not cannot be decided by this Court in a writ petition.
The Court finds no substance in the petition. Hence the petition is
dismissed. Notice is discharged. Interim relief is vacated.

(RAVI R. TRIPATHI, J.)

karim