Gujarat High Court Case Information System
Print
AO/381/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 381 of 2010
With
CIVIL
APPLICATION No. 1191 of 2011
=========================================================
KARSAN
KANJI GORASAIA & 2 - Appellant(s)
Versus
ARJAN
KARSAN GORASIA & 9 - Respondent(s)
=========================================================
Appearance
:
MR
NV ANJARIA for
Appellant(s) : 1 - 3.MR SHIVANG M SHAH for Appellant(s) : 1,
MR
SURESH M SHAH for Respondent(s) : 1,
None for Respondent(s) : 2 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/02/2011
ORAL
ORDER
By way of this petition,
the appellants challenge the order dated 15.11.2010 passed by the
learned Principal Senior Civil Judge, Bhuj-Kachchh below Exh.5 in
Special Civil Suit No.121 of 2009.
Prima facie the view taken
by the trial Court is just and proper. If an application is moved for
expeditious hearing, the trial Court will consider the same and
dispose of the same as expeditiously as possible. However, the trial
Court will not be influenced by the observations made by it earlier
while deciding the matter afresh. In view of the above observations,
the appeal is disposed of. Since the appeal is disposed of, Civil
Application is also disposed of.
[K.S. Jhaveri, J.]
mrpandya
Top