Supreme Court of India

Mahendrasinh Madarsang Vaghela & … vs Rajiv Maheshkumar Mehta on 23 August, 2011

Supreme Court of India
Mahendrasinh Madarsang Vaghela & … vs Rajiv Maheshkumar Mehta on 23 August, 2011
Author: ……………….J.
Bench: Dalveer Bhandari, Deepak Verma
                                    IN THE SUPREME COURT OF INDIA

                         CIVIL APPELLATE JURISDICTION

                       CIVIL APPEAL NOS.7328-29 OF 2011
           (@ SPECIAL LEAVE PETITION(C)NOS.22261-22262 OF 2011



MAHENDRASINH MADARSANG VAGHELA & ORS.             APPELLANTS



                 VERSUS



RAJIV MAHESHKUMAR MEHTA                           RESPONDENT 

                                     O R D E R

Leave granted.

We have heard learned counsel for the parties.
In the peculiar facts and circumstances of these cases,

the impugned order dated 18.04.2011 is set aside. We request the

High Court to dispose of the appeal before it as expeditiously as

possible, in any event within four months from the date of

communication of this order. We further direct the parties to

maintain status quo as of today till the disposal of the appeal.

Parties are directed to co-operate with the Court and the Court

would ensure that no unnecessary adjournments are granted.

The Appeals are disposed of accordingly. No costs.

……………….J.

(DALVEER BHANDARI)

……………….J.

(DEEPAK VERMA)

NEW DELHI;

23RD AUGUST, 2011