Gujarat High Court Case Information System
Print
SCA/14177/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14177 of 2010
=========================================================
JILUBAI
MAMAD SHIYARIYA & 2 - Petitioner(s)
Versus
MAYABEN
MAHIPAL MALIK - Respondent(s)
=========================================================
Appearance :
MR
ABHAYKUMAR P SHAH for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/01/2011
ORAL
ORDER
1. After
arguing the matter and when the Court was not inclined to entertain
this petition, learned counsel for the petitioners requested the
Court not to assign any reasons on the merits on the case and further
requested to direct the trial Court concerned to expedite the hearing
of the suit in question.
2. In
view of the above, the petition is not decided on merits. The trial
Court concerned is directed to proceed with the hearing of the suit
in question and to dispose of the same within a period of Three Years
from the date of receipt of writ of this order.
3. With
the above observation, the petition stands disposed of.
[K.
S. JHAVERI, J.]
Pravin/*
Top