IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL APPLICATION No 1031 of 2002
in
FIRST APPEALNo 5226 of 2001
--------------------------------------------------------------
RAVJIBHAI KARSANBHAI RATHORE
Versus
KIRANSINGH SOHANSINGH CHAUHAN
--------------------------------------------------------------
Appearance:
1. Misc.Civil Application No. 1031 of 2002
MR MTM HAKIM for applicant No. 1
.......... for Respondent No. 1-2
--------------------------------------------------------------
CORAM : MR.JUSTICE D.K.TRIVEDI
Date of Order: 25/11/2002
ORAL ORDER
Perused the office submission dated 18.11.2002
with the letter of the learned 2nd Extra Assistant Judge,
Surat dated 25.10.2002, forwarded by the learned District
Judge, Surat with the documents attached thereto. As per
order passed by this court on 14.8.2002 I had extended
the time to dispose of all the claim Petitions upto
30.10.2002. As per the letter of the learned Assistant
Judge, he has prayed for time on the ground that inspite
of order passed by this court to dispose of the claim
petitions by 30.10.2002, he could not dispose of the
claim Petitions on the grounds narrated in the letter and
further that the Investigating Officer is to be examined,
who is the important witness. He accordingly prayed for
extension of time. Mr. Hakim learned advocate for the
original claimants is also present and as per his
instructions all the claim petitions had proceeded and
there is a progress in the claim cases filed by the
claimants and one witness, namely, Investigating Officer
is to be examined and thereafter there would be a stage
of argument. In view of the above facts and the request
made by the learned Assistant Judge, time to dispose of
the claim petitions is extended upto 30.4.2003. Office
to intimate the learned trial Judge accordingly.
Dt:25.11.2002(D.K.Trivedi,J)
arg