SCA/6306/2001 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 6306 of 2001 ================================================= SAVITABEN RANCHHODBHAI PATEL & 1 - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ================================================= Appearance : MR CHETAN K PANDYA for Petitioner(s) : 1 - 2. Ms.KRINA CALLA, ASST GOVERNMENT PLEADER for Respondent(s) : 1 - 2. MR MITUL K SHELAT for Respondent(s) : 3, ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 25/06/2008 ORAL ORDER
The
petition was filed on 2nd August 2001. The first order was
passed on 6th August 2001. The interim relief was
granted, which reads as under:
ýS.. .. Till then
respondent no.2 will not take any coercive measures for recovery.
D.S. Permitted.ýý
Since
then the matter is getting adjourned from time to time and it has
remained on admission hearing for long seven years.
2. The
dispute raised in the petition pertains to question of fact. What
amount was paid by the petitioner and whether credit was given by the
society or not cannot be decided by this Court in a writ petition.
The Court finds no substance in the petition. Hence the petition is
dismissed. Notice is discharged. Interim relief is vacated.
(RAVI R. TRIPATHI, J.)
karim