Gujarat High Court High Court

Rukmaniben vs Unknown on 24 June, 2010

Gujarat High Court
Rukmaniben vs Unknown on 24 June, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1111/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 1111 of 2005
 

In


 

APPEAL
FROM ORDER No. 498 of 2002
 

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

 

RUKMANIBEN
MANHARLAL VAGHAVA WD/O MANHARLAL B VAGHAVA & 3 - Applicant(s)
 

Versus
 

KANTABEN
ASHOK VAGHAVA & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SS BELSARE for
Applicant(s) : 1 - 4. 
MR KV SHELAT for Opponent(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 24/06/2010  
 
ORAL ORDER

This Misc. Civil
Application is filed seeking extension of time for deciding and
disposing of Civil Suit No.2323 of 2001.

This Court has passed an
order on 12.4.2004 directing the learned Civil Judge to dispose of
the Suit as expeditiously as possible, preferably within six months
from the date of receipt of writ of this Court or from the date of
receipt of certified copy of the order. Six months period expired
on or about 12.10.2004. Thereafter, in the month of December this
application is filed. More than six years have passed, after filing
this application. By this time Suit might have disposed of. In
any case, on an application moved on 23.12.2004 no order for
extension can be passed by the Court. If the Suit is still not
disposed of and any further extension is required it is open for the
concerned party to move an application for extension of time.

This application is
accordingly disposed off.

(K. A. PUJ, J.)

kks

   

Top