Gujarat High Court Case Information System
Print
SCA/7331/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7331 of 2008
=========================================================
NAVINBHAI
BHIKHUBHAI SURTI & 1 - Petitioner(s)
Versus
BHIKHUBHAI
VALJIBHAI SURTI & 7 - Respondent(s)
=========================================================
Appearance
:
MR
JV BHAIRAVIA for
Petitioner(s) : 1 - 2.
MR AMIT V THAKKAR for Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 20/04/2010
ORAL ORDER
Present
petition is placed on Board by the Registry on receipt of the Report
from the trial court requesting to extend time to decide and dispose
of the Regular
Civil Suit No.23 of 2004.
Considering
the report submitted by the trial court, as a last time, time to
decide and dispose of the Regular
Civil Suit No.23 of 2004 is hereby extended upto
30/10/2010.
The
Principal District Judge, Surat is hereby directed to see that the
aforesaid suit is decided and disposed of by the learned trial
court within stipulated time as stated hereinabove and there shall
not be any extension of time.
Registry
is directed to send the writ of this order to the trial court
immediately. The note stands disposed of accordingly.
[M.R.
SHAH, J.]
rafik
Top