Gujarat High Court
Heirs vs Gautambhai on 2 December, 2010
Gujarat High Court Case Information System
Print
SCA/15230/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15230 of 2010
=========================================================
HEIRS
OF DECEASED TRIKAMBHAI MULJIBHAI PATEL, GODAVARIBEN & 2 -
Petitioner(s)
Versus
GAUTAMBHAI
CHANDUBHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MR
NIRAV R MISHRA for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/12/2010
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition. Petition is disposed of as withdrawn.
The
trial Court is directed to dispose of the suit, as early as possible,
preferably within three years from the date of receipt of the order.
If the suit is not disposed of within three years as directed, the
petitioner will be at liberty to file appropriate application for
expedite hearing of the suit.
(
M.D.Shah, J )
srilatha
Top