Gujarat High Court High Court

Jashodaben vs Gangasutra on 5 August, 2011

Gujarat High Court
Jashodaben vs Gangasutra on 5 August, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8836/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8836 of 2011
 

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

 

JASHODABEN
PARSOTTAMBHAI PATEL THROUGH POA & 1 - Petitioner(s)
 

Versus
 

GANGASUTRA
FARMS PVT LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1 - 2. 
MR AJ PATEL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 05/08/2011 

 

 
 
ORAL
ORDER

The
present petition has been filed by the petitioners under Art. 226 &
227 of the Constitution of India as well as under the Code of Civil
Procedure for various prayers including for direction that the Civil
Court, Ahmedabad (Rural), may decide the application below Exh. 5
along with the application under O.7 R.11 in Special Civil Suit No.
447 of 2008 within a stipulated period.

Heard
learned advocate Mr. Harshadray Dave as well as learned advocate Mr.
Jayesh Patel for the respondents and both have requested that some
direction may be issued directing the Civil Court, Ahmedabad (Rural)
to decide the application, Exh. 5, in Special Civil Suit No. 447 of
2008 within a period of one month on merits after providing an
opportunity of hearing to both the sides.

Therefore,
the learned Presiding Judge shall decide the application, Exh. 5, in
aforesaid Special Civil Suit No. 447 of 2008, within one month from
today in accordance with law on merits after providing an opportunity
of hearing to both the sides. The application under O.1 R.11 may
also be considered for hearing in accordance with law.

In
view of the aforesaid order, the present petition is disposed of.
D.S. Permitted.

(Rajesh
H. Shukla, J.)

(hn)

   

Top