Gujarat High Court
Patel vs State on 8 July, 2008
Gujarat High Court Case Information System
Print
SCA/6981/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6981 of 2008
==========================================
PATEL
CHHOTABHAI HATHIBHAI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
==========================================
Appearance
:
MR HASMUKH
C PATEL for Petitioner(s) : 1 - 2.
None for
Respondent(s) : 1 - 4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2008
ORAL
ORDER
As
the suit is of the year 1996, Shri Hasmukh Patel, learned advocate
appearing on behalf of the petitioners, has requested to issue
appropriate direction for early disposal of the suit and does not
press the present Special Civil Application. The prayer seems to be
reasonable. In the facts and circumstances of the case, and as the
suit is of 1996, the learned Trial Court is directed to decide and
dispose of the suit as early as possible and preferably on or before
31st December, 2008, subject to cooperation by the
concerned parties.
In
view of the above, the petition stands disposed of. Direct service
is permitted.
(M.R.
SHAH, J.)
siji
Top