Gujarat High Court High Court

Rameshbhai vs Bhikhiben on 12 September, 2008

Gujarat High Court
Rameshbhai vs Bhikhiben on 12 September, 2008
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/23339/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 23339 of 2007
 

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

 

RAMESHBHAI
CHUNILAL NAI & 1 - Petitioner(s)
 

Versus
 

BHIKHIBEN
WD/O AMRATBHAI BHATIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CB DASTOOR for the
Petitioners. 
None for Respondent(s) : 1, 
NOTICE SERVED BY DS
for Respondent(s) : 1.2.1,1.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

		 
Date : 12/09/2008 

 

 
			
ORAL ORDER

The
learned In charge Chief Judge, Small Cause Court, Ahmedabad vide his
letter dated 5th September, 2008 has requested this Court to extend
the time limit for disposal of Civil Appeal No. 50 of 2005 for a
further period of six months.

2. This
Court, while disposing of Special Civil Application No. 23339 of
2007, vide order dated 29th November, 2007 had directed the lower
Court to dispose of Civil Appeal No. 50 of 2005 on or before 30th
August, 2008. Looking to the facts and circumstances of the case and
the reasons stated in the letter of the In charge Chief Judge, Small
Cause Court, Ahmedabad, now the time limit for disposal of Civil
Appeal No. 50 of 2005 is hereby extended upto 30th May, 2009. This
note is disposed of accordingly.

(D.N.Patel,J)

***darji

   

Top