Gujarat High Court High Court

Abdulbhai vs Roshanbibi on 24 July, 2008

Gujarat High Court
Abdulbhai vs Roshanbibi on 24 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/240/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 240 of 2006
 

With


 

CIVIL
APPLICATION No. 10297 of 2006
 

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

ABDULBHAI
ADAMBHAI PATEL & 2 - Appellant(s)
 

Versus
 

ROSHANBIBI
UMARBHAI MALEK - Respondent(s)
 

========================================== 
Appearance
: 
MR NILESH A
PANDYA for Appellant(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4, 2.2.5,2.2.6-3. 
None for Respondent(s) : 1, 
MR AJ
PATEL for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
 
ORAL
ORDER

1. Shri Nilesh Pandya, learned
advocate appearing on behalf of the appellants has submitted that as
Exh. 5 application has been dismissed as far back on 28/07/2006 and
since then there is no interim order in favour of the appellants,
and, therefore, he requests that the suit may be expedited.

2. Even otherwise, Shri Nilesh
Pandya, learned advocate appearing on behalf of the appellants has
not invited a reasoned order.

3. If the pleadings are
completed, it will be open for the appellants to submit an
appropriate application before the learned trial Court for
expeditious hearing of suit and the same may be considered by the
learned trial Court considering the pendency of the matters and his
own board.

4. With this, the present Appeal
from Order is disposed of. Notice is discharged.

CIVIL APPLICATION No.
10297/2006

In view of disposal of the
Appeal from Order, no order on the Civil Application, and the same is
disposed of accordingly.

(M.R. SHAH, J.)

siji

   

Top