Gujarat High Court
Rajnikant vs Manit on 14 September, 2010
Gujarat High Court Case Information System
Print
SCA/10010/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10010 of 2010
=========================================================
RAJNIKANT
DAHYABHAI PATEL - Petitioner(s)
Versus
MANIT
COOPERATIVE SOCIETY HOUSING SOCIETY LTD - Respondent(s)
=========================================================
Appearance :
MR
PC KAVINA for MR DM AHUJA
for Petitioner(s) : 1,
MR
BAIJU JOSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/09/2010
ORAL
ORDER
Rule.
Expedited.
Pending
the petition it will be open for the petitioner to move an
application before the Board of Nominees for expedite hearing of the
suit. If the application is moved, the Board of Nominee will expedite
the hearing of the suit. It is clarified that the order of the
Tribunal is not disturbed by this Court. While deciding the suit, the
Board of Nominees will not be influenced by the order of the
Tribunal.
(K.S.JHAVERI,
J.)
niru*
Top