Gujarat High Court High Court

Janardan vs State on 20 June, 2011

Gujarat High Court
Janardan vs State on 20 June, 2011
Author: D.H.Waghela,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6890/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6890 of 2011
 

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

 

JANARDAN
KHUSHVARDAN DAVE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
MR RASHESH RINDANI ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
ORAL
ORDER

Learned
counsel for the petitioner fairly conceded that a civil suit in
respect of the same subject-matter was pending in the Civil Court
since the year 1996. Therefore, in order to pursue that proceeding
and request the Court concerned to expeditiously hear and dispose
that suit, the present petition was not pressed for any relief at
this stage. Accordingly, the petition is disposed as withdrawn
without entering into merits, if any, of the contentions of the
petitioner.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top