Gujarat High Court Case Information System
Print
SCA/4686/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4686 of 2011
=========================================================
SIKANDAR
KASAM MOTIVALA & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 12 - Respondent(s)
=========================================================
Appearance :
MR
RAJESH K KANANI for
Petitioner(s) : 1 - 2,2.2.1 MR
YV VAGHELA for Petitioner(s) : 1 - 2,2.2.1
None for Respondent(s)
: 1 - 13.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 20/04/2011
ORAL
ORDER
1. By
way of this petition, the petitioners have prayed to direct the trial
Court to hear and decide application Exhibit-21.
2. Heard.
Considering the facts of the case, it would not be appropriate to
entertain this petition at this stage. It is observed that if the
petitioners make an application before the trial Court concerned
requesting to expeditiously dispose of the application Exhibit-21,
the trial Court concerned shall consider the same and shall dispose
of the application expeditiously, in accordance with law.
3. With
the above observations, the petition stands disposed of.
[K.S.
JHAVERI, J.]
/phalguni/
Top