Gujarat High Court High Court

Kanubhai vs Ashapuri on 1 July, 2011

Gujarat High Court
Kanubhai vs Ashapuri on 1 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8009/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8009 of 2011
 

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

 

KANUBHAI
DAHYABHAI PATEL - Petitioner(s)
 

Versus
 

ASHAPURI
COOPERATIVE CREDIT SOCIETY LTD & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PALAK H THAKKAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 01/07/2011 

 

ORAL
ORDER

It
is submitted by learned advocate Mr.Palak Thakkar for the petitioner
that the tribunal has rejected the application filed by the present
petitioner, who is applicant before the tribunal for early hearing of
the matter and requested that some suitable direction be given to the
tribunal to dispose of Appeal No.263 of 2010 (arising from Summary
Lavad Case No.176/2003) which is pending before the tribunal.

In
view of the above, the tribunal is directed to decide and dispose of
Appeal No.263 of 2010 in accordance with law and on its own merits,
preferably within one year from the receipt of writ of this order.

With
the above direction, the petition is disposed of.

(M.D.SHAH,
J.)

syed/

   

Top