Gujarat High Court High Court

Cargo vs Krishna on 8 September, 2008

Gujarat High Court
Cargo vs Krishna on 8 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/1113020/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11130 of 2008
 

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

 

CARGO
MOTORS PVT LTD - Petitioner(s)
 

Versus
 

KRISHNA
ENTERPRISES - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR MEHTA FOR MR HARDIK B KALMEKH for
Petitioner(s) : 1, 
MR
UNMESH SHUKLA FOR MR.RAHUL K PANDYA for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/09/2008 

 

 
 
ORAL
ORDER

Rule.

Learned advocate Shri Unmesh Shukla waives services of rule on
behalf of the respondent.

Having
heard the submissions made by the learned advocates appearing for the
parties and having perused the impugned order passed by the learned
Judge, I find that this is not a fit case where any condition for
permitting the present defendant to defend the suit as long cause
suit could have been imposed. However, since the suit itself is
pending and at the request of the learned advocates appearing for
the parties, I refrain from elaborating the reasons for the same.
While thus permitting the defendant to defend the suit
unconditionally, it would be appropriate and desirable that the suit
itself be attempted to be disposed of expeditiously and preferably
by the end of June 2009. The impugned order is therefore quashed.
With the above directions, the petition is disposed of. Rule is made
absolute accordingly.

(Akil Kureshi, J.)

(vjn)

   

Top