Gujarat High Court Case Information System
Print
SCA/15344/2004 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15344 of 2004
For
Approval and Signature:
HONOURABLE
MR.JUSTICE H.B.ANTANI
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
PATEL
JAGUBHAI PUNJABHAI & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
JB PARDIWALA for Petitioner(s) : 1 - 5.
MR JANAK RAVAL, ASST.
GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
MR JV JAPEE for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/03/2009
ORAL
JUDGMENT
Heard learned
advocates.
A consensus has
been arrived at between the learned advocates that looking to the
facts and circumstances of the case, this petition may be disposed of
and the trial Court may be directed to dispose of the suit as early
as possible and till then the parties may be directed to maintain
status quo as per order dated 29.11.2004 passed by this Court in this
matter.
In the
circumstances, learned Civil Judge, S.D., Himmatnagar is directed to
hear and dispose of Regular Civil Suit No. 23 of 2003, on its own
merit without being influenced by any order passed by this court, as
early as possible and in any event within six months from he date of
receipt of writ of this order. Till the suit is finally disposed of,
the parties are directed to maintain status quo as per order dated
29.11.2004 passed by this Court in this matter.
This petition
stands disposed of with the aforesaid directions. Rule is made
absolute accordingly.
mathew [H.B.ANTANI,
J.]
Top