Gujarat High Court Case Information System
Print
CR.RA/588/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 588 of 2008
=========================================================
MONALISHABEN
W/O MUKESHBHAI DILIPBHAI MAROO - Applicant(s)
Versus
DILIPBHAI
NARENDRABHAI MAROO & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MHM SHAIKH for
Applicant(s) : 1,
None for Respondent(s) : 1 - 3.
MR IM Pandya,
Addl.PUBLIC PROSECUTOR for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/09/2008
ORAL
ORDER
1. Heard
the learned advocate for the petitioner.
2. The
learned Metropolitan Magistrate, court No.21 is hereby directed to
dispose of Criminal Misc. Application No.1567 of 2007 as early as
possible, preferably within six months from the date of receipt of
the order of this court.
3. It
is submitted by Mr Shaikh, learned advocate for the petitioner that
the petitioner is still staying in the said disputed premises, even
after the order passed by the learned Addl.Principal Judge, City
Civil & Sessions Court, Ahmedabad. In view of the above, both
the parties are directed to maintain status quo till the final
disposal of the aforesaid Criminal Misc. Application No.1567 of 2007
pending before the learned Metropolitan Magistrate Court.
In
view of the above, learned advocate for the petitioner does not press
this application. The petition is disposed of accordingly.
[M.D.
SHAH, J.]
msp
Top