2011 INSC 0897 SUPREME COURT OF INDIA Mahendrasinh Madarsang Vaghela Vs. Rajiv Maheshkumar Mehta C.A.Nos.7328-29 of 2011 (Dalveer Bhandari and Deepak Verma JJ.) 23.08.2011 ORDER Leave granted. We have heard learned counsel for the parties. In the peculiar facts and circumstances of these cases, the impugned order dated 18.04.2011 is set aside. We request the High Court to dispose of the appeal before it as expeditiously as possible, in any event within four months from the date of communication of this order. We further direct the parties to maintain status quo as of today till the disposal of the appeal. Parties are directed to co-operate with the Court and the Court would ensure that no unnecessary adjournments are granted. The Appeals are disposed of accordingly. No costs. Law Information Center 1 SpotLaw