Gujarat High Court Case Information System
Print
SCA/1444/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1444 of 2009
=================================================
MAHIPALSINH
RANJITSINH ZALA - Petitioner(s)
Versus
ILOL
GRAM PANCHAYAT & 6 - Respondent(s)
=================================================
Appearance
:
MR
JV JAPEE for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 7.
MR R.K.MANSURI for Respondent(s) : 1,
MR
MANISH J PATEL for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 23/04/2010
ORAL
ORDER
After
the matter is heard for some time it is deemed fit that in the
interest of justice it will be appropriate to issue the following
directions.
The
parties are directed to maintain status quo, which has been
operating for the last one year, till final disposal of the suit.
The
court below is directed to give priority to hearing of the suit
being Regular Civil Suit No.76 of 2007 and decide the same as
expeditiously as possible, preferably by 24th December
2010.
2. With
these directions the petition is disposed of. Notice is discharged.
Status quo granted earlier is vacated subject to the aforesaid
directions.
(RAVI
R. TRIPATHI, J.)
karim
Top