Gujarat High Court Case Information System
Print
MCA/1679/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 1679 of 2005
In
APPEAL
FROM ORDER-STAMP NUMBER No. 11 of 2004
==============================================================
AMARKUMAR
KESHAVLAL BRAHMBHATT - Applicant(s)
Versus
CHIMANLAL
KESHAVLAL PANDYA & 5 - Opponent(s)
==============================================================
Appearance
:
MR
KL DAVE for
Applicant(s) : 1,
None for Opponent(s) : 1 - 2.
MR KV SHELAT
for Opponent(s) :
3,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/09/2005
ORAL
ORDER
Necessarily
this application is filed seeking review of the order passed by
this Court in Appeal From Order (Stamp) No.11 of 2004 dated
20.07.2004. After the matter was heard for some
time both the learned advocates jointly requested
that this Misc. Civil Application
may be treated as an application for extension of time. The learned
advocates submitted that by order dated
20.07.2004 this Court had directed the learned
Judge of the trial court to dispose of the suit by 31st
December 2004. For unavoidable reasons the suit is still not
disposed of. Hence the said period may
now be extended upto 31st December 2005.
2. The
request is granted. Time is extended as prayed for on an
understanding that the learned advocates appearing for the
parties before the learned
Judge of the trial court will cooperate. The Misc. Civil
Application is disposed of.
3. A
writ of this order be sent to the learned Judge of the trial
court. Liberty is reserved in case of difficulty.
(RAVI
R. TRIPATHI, J.)
karim
Top