Gujarat High Court High Court

Shri vs Jayantibhai on 8 March, 2010

Gujarat High Court
Shri vs Jayantibhai on 8 March, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/1/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 1 of 2010
 

 


 

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

 

SHRI
UMIYA CO OP CREDIT SOCIETY LTD - Appellant(s)
 

Versus
 

JAYANTIBHAI
SOMABHAI MADHABHAIPATEL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YM THAKORE for
Appellant(s) : 1, 
None for Respondent(s) : 1, 
MR.RAJESH B SONI
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.Y.M. Thakore for the appellant-original
plaintiff. After the matter is heard for some time, learned advocate
Mr.Thakore seeks permission to withdraw this Appeal From order with a
request that as the judgement and decree is of the year 2002 and the
appellant society (Shri Umiya Coop Credit Society Ltd) has not yet
got fruits of the decree, the executing court be directed to expedite
hearing of Special Darkhast No.438 of 2002.

The
request is found reasonable. The Darkhast Court is directed to give
due priority to the proceedings of Special Darkhast No.438 of 2002
and decide the same as expeditiously as possible. The Appeal From
Order is disposed of as withdrawn.

(RAVI
R. TRIPATHI, J.)

karim

   

Top