Gujarat High Court High Court

Ramnivas vs Associate on 17 July, 2008

Gujarat High Court
Ramnivas vs Associate on 17 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/226/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 226 of 2008
 

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


 

RAMNIVAS
HUKUMCHAND GUPTA DIRECTOR OF NIRAJ PLY.FABRI - Appellant(s)
 

Versus
 

ASSOCIATE
CO.OP. BANK LTD & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
DS CHAUHAN for Appellant(s) : 1,MR NEHAL R JOSHI
for Appellant(s) : 1, 
None for Respondent(s) : 1, 
MR TUSHAR
MEHTA for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
ORAL
ORDER

1. At
the outset, Mr.Nehal Joshi, learned Advocate appearing for the
appellant does not press present Appeal from Order. However, he has
requested that suitable direction be issued directing the learned
trial Court to expedite hearing of the suit.

2. At
this stage, Mr.Joshi, learned Advocate appearing on behalf of the
applicant has submitted that the observations made by the learned
trial Court in the impugned order may come in the way of the
petitioner appellant. Such an apprehension is not well founded. Still
it is observed that whatever observations made in the impugned order
be treated as at interlocutory stage and same can never come in the
way of the parties at the time of deciding the suit. In the facts and
circumstances of the case, learned trial Court is directed to decide
and dispose of the Suit as early as possible preferably on or before
31st March, 2010. Parties to complete the pleadings within
a period of three months from today. All the concerned are directed
to cooperate the learned trial Court in early disposal of the suit.
With these, Appeal from Order is disposed of. In view disposal of
Appeal from Order, no order in Civil Application.

[M.R.Shah,J.]

satish

   

Top