Gujarat High Court High Court

Navinbhai vs Bhikhubhai on 20 April, 2010

Gujarat High Court
Navinbhai vs Bhikhubhai on 20 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7331/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7331 of 2008
 

=========================================================

 

NAVINBHAI
BHIKHUBHAI SURTI & 1 - Petitioner(s)
 

Versus
 

BHIKHUBHAI
VALJIBHAI SURTI & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JV BHAIRAVIA for
Petitioner(s) : 1 - 2. 
MR AMIT V THAKKAR for Respondent(s) : 1 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/04/2010 

 

ORAL ORDER

Present
petition is placed on Board by the Registry on receipt of the Report
from the trial court requesting to extend time to decide and dispose
of the Regular
Civil Suit No.23 of 2004.

Considering
the report submitted by the trial court, as a last time, time to
decide and dispose of the Regular
Civil Suit No.23 of 2004 is hereby extended upto
30/10/2010.

The
Principal District Judge, Surat is hereby directed to see that the
aforesaid suit is decided and disposed of by the learned trial
court within stipulated time as stated hereinabove and there shall
not be any extension of time.

Registry
is directed to send the writ of this order to the trial court
immediately. The note stands disposed of accordingly.

[M.R.

SHAH, J.]

rafik

   

Top