Gujarat High Court High Court

Prafulaben vs Incharge on 28 July, 2008

Gujarat High Court
Prafulaben vs Incharge on 28 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9704/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9704 of 2008
 

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

PRAFULABEN
B DANIDHARIYA - Petitioner(s)
 

Versus
 

INCHARGE
DISTRICT PROGRAMME OFFICER & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR NIRAV C
THAKKAR for Petitioner(s) : 1, 
None for
Respondent(s) : 1 - 2. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

Shri Nirav Thakkar, learned
advocate appearing on behalf of the petitioner does not press the
present Special Civil Application. However, he has requested to pass
suitable direction for expeditious hearing of the suit as even the
learned trial Court while dismissing the Exh. 5 application passed an
order for expeditious hearing of the suit, which could not be heard
in view pendency of the appeal before the learned Appellate Court.

Considering the above, if the
pleadings are completed, the learned trial Court is directed to
expedite the hearing of Regular Civil Suit No. 148/206, subject to
cooperation by the concerned parties.

With this, the present Special
Civil Application is dismissed as not pressed.

(M.R. SHAH, J.)

siji

   

Top