Gujarat High Court High Court

Harijan vs Dabhi on 2 December, 2010

Gujarat High Court
Harijan vs Dabhi on 2 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12875/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12875 of 2009
 

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

 

HARIJAN
DHANIBEN KUBERBHAI THROUGH POWER OF ATTORNEY & 4 - Petitioner(s)
 

Versus
 

DABHI
ALUBEN KESHABHAI & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YJ PATEL for
Petitioner(s) : 1 - 5. 
MR MEHUL S SHAH for Respondent(s) : 1 -
6. 
MR SURESH M SHAH for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

PASSED BELOW SPEAKING TO MINUTES NOTE DATED 26.11.2010.

1. The
note for speaking to minutes is filed by the petitioners with a
prayer that the order dated 24.11.2010 passed by this Court in
Special Civil Application No.12875 of 2009 particularly the
direction given to the trial court to decide Regular Civil Appeal
No.49 of 2009 as early as possible preferably “within one year
from today”, instead of that words “within period of
three months from today” are required to be corrected.

2. Heard
learned advocates for the parties.

3. Learned
advocate appearing on behalf of the respondents has fairly submitted
that and has no objection if the direction given to the trial court
to dispose of Regular Civil Appeal No.49 of 2009 within
period of three months. Hence, the following order is passed.

4. In
view of the same, the learned Additional District Judge, Dhrangadhra
is directed to dispose of Regular Civil Appeal No.49 of 2009 as early
as possible preferably within three months from today in accordance
with law without being influenced by this order or order passed below
application Exh.5 by the trial court. Registry is directed to issue
fresh writ accordingly.

5. The
note for speaking to minutes stands disposed of accordingly.

(
M.D. SHAH, J. )

syed/

   

Top