Gujarat High Court High Court

Hasmukhbhai vs Vaso on 25 November, 2010

Gujarat High Court
Hasmukhbhai vs Vaso on 25 November, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/331/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 331 of 2010
 

With


 

CIVIL
APPLICATION No. 13000 of 2010
 

In


 

APPEAL
FROM ORDER No. 331 of 2010
 

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

 

HASMUKHBHAI
GIRDHARLAL GANATRA - Appellant(s)
 

Versus
 

VASO
GRAM PANCHAYAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SATYAM Y CHHAYA for
Appellant(s) : 1, 
MR RA PATEL for Respondent(s) : 1 - 2. 
NOTICE
SERVED BY DS for Respondent(s) : 3 - 5. 
MR LR PUJARI, APP for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/11/2010 

 

ORAL
ORDER

Taking
into consideration nature of the suit, trial court is directed to
dispose of the suit as early as possible preferably within one year
from the date of receipt of copy of this order.

In
view of the above, learned advocate, Mr.Satyam Y.Chhaya, for the
appellant does not press this appeal as well as civil application.
Both the Appeal From Order as well as the Civil Application for stay
are disposed of as not pressed. Notice discharged.

Mr.Chhaya
submitted that in the event of an auction being held, the appellant
will prefer appropriate application for deposit of amount before the
trial court. If such an application is filed by the appellant,
trial court will decide the
same on its own merits and in accordance with law without being
influenced by the order passed by the trial below application Ex.5
or this order.

(M.D.SHAH,J.)

radhan

   

Top