Gujarat High Court High Court

Dr.Meenaben vs Dr.Nitinbhai on 31 July, 2008

Gujarat High Court
Dr.Meenaben vs Dr.Nitinbhai on 31 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/285/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 285 of 2006
 

With


 

CIVIL
APPLICATION No. 11769 of 2006
 

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

DR.MEENABEN
K.PATEL & 1 - Appellant(s)
 

Versus
 

DR.NITINBHAI
CHANDUBHAI PATEL & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR PARTHIV
B SHAH for Appellant(s) : 1 - 2. 
NOTICE
UNSERVED for Respondent(s) : 1, 
MR NILESH A PANDYA for
Respondent(s) : 2, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 31/07/2008 

 

 
 
ORAL
ORDER

1. Shri Parthiv B. Shah, learned
advocate appearing on behalf of the appellants and Shri Nilesh A.
Pandya, learned advocate appearing on behalf of respondent no. 2 have
jointly requested that in the facts and circumstances of the case,
the present Appeal from Order be disposed of by issuing suitable
direction to the learned trial Court to decide and dispose of the
suit as expeditiously as possible.

2. Considering the above, the
present Appeal from Order is dismissed as not pressed by directing
the learned trial Court to decide and dispose of the suit
expeditiously but not later than 30th June, 2010. The
parties concerned shall cooperate for early disposal of the suit
within the stipulated time as stated hereinabove. Parties to
complete the pleadings within a period of four months from today.

3. With this, the present Appeal
from Order is dismissed. Notice is discharged.

4. The
Registry is directed to send the writ of this order to the learned
trial Court immediately.

CIVIL
APPLICATION No. 11769 of 2006

In
view of disposal of the Appeal from Order, no order on the Civil
Application, and the same is disposed of accordingly.

(M.R. SHAH, J.)

siji

   

Top