Gujarat High Court Case Information System
Print
SCA/8832/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8832 of 2011
=========================================================
BELABEN
D/O VITTHALBHAI MOTIBHAI PATEL THROUGH POA & 2 - Petitioner(s)
Versus
GREEN
GARDEN FARMS PVT LTD - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1 - 3.
MR AJ PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 05/08/2011
ORAL
ORDER
The
present petition has been filed by the petitioners under Art. 226 &
227 of the Constitution of India as well as under the Code of Civil
Procedure for various prayers including for direction that the Civil
Court, Ahmedabad (Rural), may decide the application below Exh. 5
along with the application under O.7 R.11 in Special Civil Suit No.
444 of 2008 within a stipulated period.
Heard
learned advocate Mr. Harshadray Dave as well as learned advocate Mr.
Jayesh Patel for the respondents and both have requested that some
direction may be issued directing the Civil Court, Ahmedabad (Rural)
to decide the application, Exh. 5, in Special Civil Suit No. 444 of
2008 within a period of one month on merits after providing an
opportunity of hearing to both the sides.
Therefore,
the learned Presiding Judge shall decide the application, Exh. 5, in
aforesaid Special Civil Suit No. 444 of 2008, within one month from
today in accordance with law on merits after providing an opportunity
of hearing to both the sides. The application under O.1 R.11 may
also be considered for hearing in accordance with law.
In
view of the aforesaid order, the present petition is disposed of.
D.S. Permitted.
(Rajesh
H. Shukla, J.)
(hn)
Top