Gujarat High Court High Court

Hiraben vs Unknown on 13 May, 2010

Gujarat High Court
Hiraben vs Unknown on 13 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/75/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 75 of 2000
 

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


 

HIRABEN
WD/O BECHARBHAI MADHAVLAL & 3 - Applicant(s)
 

Versus
 

PATEL
GANESHBHAI KHUSHALDAS & 1 - Opponent(s)
 

=========================================================
 
Appearance : 
(MR
SR SHAH) for Applicant(s) : 1,1.2.4 NOTICE SERVED for Applicant(s) :
1.2.1, 1.2.3,1.2.5 - 4.SERVED BY AFFIX.(N) for Applicant(s) : 1.2.2
 
MR PRAKASH K JANI for Opponent(s) : 1, 
MR NIRAJ SONI, AGP for
Opponent(s) :
2, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/05/2010 

 

 
 
ORAL
ORDER

By
way of this revision application under Section 115 of Code of Civil
Procedure, petitioners-original plaintiffs- appellants have prayed
for an appropriate order to quash and set aside the impugned order
passed by 3rd Extra Assistant Judge, Mehsana returning
the memo of appeal to the petitioners for presenting it before the
High Court observing that appeal against the order passed by the
learned trial Court passed below Exh.5 would not be maintainable
before the learned District Court, Mehsana.

Though
served, nobody appears on behalf of the petitioners.

Appeal
before the learned Appellate Court was arising out of the order
passed by the learned trial Court passed below Exh.5 in a suit which
was filed in the year 1998.

Under
the circumstances, when the order passed by the learned trial Court
passed below Exh.5 has been in operation till date, the present
revision application is disposed of without further entering into
the merits of the case. However, directing the learned trial Court
to decide and dispose of the suit of 1988, if not decided so far, at
the earliest but not later than 31st December, 2011.

With
this, present revision application is disposed of.

(M.R.SHAH,
J.)

(ashish)

   

Top