IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL REVISION APPLICATION No 156 of 2003
--------------------------------------------------------------
STATE OF GUJARAT
Versus
MEVADA DALPATBHAI HARJIVANDAS
--------------------------------------------------------------
Appearance:
1. Civil Revision Application No. 156 of 2003
GOVERNMENT PLEADER for Petitioner No. 1-3
.......... for Respondent No. 1-4
--------------------------------------------------------------
CORAM : MR.JUSTICE KUNDAN SINGH
Date of Order: 03/05/2003
ORAL ORDER
The learned counsel for the petitioner states
that in view of the latest amendment in Section 115 CPC,
this revision application is not maintainable. Hence
this application is rejected as not maintainable.
However, in the facts and circumstances, the
petitioner would be at liberty to move the trial court
for expeditious hearing of the suit proceedings. In case
such an application is moved by the petitioner before the
trial court, the trial court will pass appropriate order
looking to the pendency of the expeditious hearing of the
cases.
(Kundan Singh,J)
Jayanti*