Gujarat High Court Case Information System
Print
SCA/4894/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4894 of 2009
=========================================
MODH
CHATURVEDIYA RAJGOR SAMVAY GYATI VADI-GARIYADHAR & 1 -
Petitioner(s)
Versus
ARUNABEN
KANAKRAY JIVRAJANI - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA for
Petitioner(s) : 1 - 2.MS BELA A PRAJAPATI for Petitioner(s) : 1 -
2.
MR VISHWAS S DAVE for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 18/06/2010
ORAL
ORDER
Heard
Mr.Mangukiya, learned Advocate for the petitioners.
No case is
made out for interference at the hands of this Court. Hence, the
petition fails and the same is dismissed.
However, at
the request of the learned Advocate for the petitioner it is
clarified that it will be open for the petitioner to request the
Court below to dispose of the suit as expeditiously as possible, more
particularly in light of the direction given by the first appellate
Court, wherein it is stated that:-
The trial
Court shall have to dispose of the suit within 3 months after giving
opportunity to lead the evidence to both the sides.
(Ravi
R.Tripathi, J.)
*Shitole
Top