Gujarat High Court High Court

Appearance : vs None For on 10 January, 2011

Gujarat High Court
Appearance : vs None For on 10 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/386/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 386 of 2010
 

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


 

NITABEN
NITESHBHAI KATA 

 

THROUGH
POA NITESHBHAI GANGARA 

 

Versus
 

HEIR
OF DECD. NAGJI RAJA LIMBANI MOHANLAL NAGJI LIMBANI & OTHERS
 

======================================
 
Appearance : 
MR
SURESH M SHAH for the Appellant  
None for Respondent(s) : 1 -
4. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 10/01/2011 

 

ORAL
ORDER

By
way of filing this appeal from order the appellant – original
plaintiff has challenged the order dated 15th
November 2010 passed below Exhibit 5 in Special Civil Suit No.95 of
2009 by the learned Principal Senior Civil Judge, Bhuj whereby he
rejected the injunction application.

Heard
the learned counsel for the appellant. The trial Court while
considering the application Exhibit 5 has considered the evidence as
well as the documents on record and in paragraph 11 has observed that
the documents which are produced before the Court are in collusion
and concocted with a view to deprive the rights of others. In my
view, the observations made by the trial Court are just and proper.

At
this stage, Mr Shah, learned counsel for the appellant makes a
request that the trial Court may be directed to expedite the suit.
It will be open for the appellant to make a request before the trial
Court for deciding the suit expeditiously and as and when such a
request is made, the trial Court shall endeavour to decide the suit
expeditiously and in accordance with law.

It
is clarified that the observations made by the trial Court while
deciding the injunction application as well as by this Court will not
influence the trial Court while deciding the suit finally.

With
the aforesaid observations, this appeal from order is disposed of.

(K.S.Jhaveri,
J.)

*mohd

   

Top