Gujarat High Court
Gordhandas vs Kiritchandra on 18 September, 2008
Gujarat High Court Case Information System
Print
CA/10998/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10998 of 2008
In
SPECIAL
CIVIL APPLICATION No. 13024 of 2000
=============================================
GORDHANDAS
VITHALDAS BHUPTANI & 1 - Petitioner(s)
Versus
KIRITCHANDRA
DHIRENDRA DESAI & 13 - Respondent(s)
=============================================
Appearance :
MR
RM CHHAYA for Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,
2.2.5, 2.2.6,2.2.7
MR PS CHAMPANERI for Respondent(s) : 1,
MR
PRABHAKAR UPADYAY for Respondent(s) : 2,
MR ASIT B JOSHI for
Respondent(s) : 3,
M/S.VYAS ASSOCIATES for Respondent(s) : 4,
None
for Respondent(s) : 5,7 - 14.
GOVERNMENT PLEADER for Respondent(s)
: 6,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 18/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
By
this application, the applicants ? respondents No.7 & 9 pray
for fixing an early date for final hearing of main petition.
Considering
submissions of the learned Counsel and the averments in the
application, so also the fact that writ petition is of year 2000,
list the main Special Civil Application for final hearing on 6th
October, 2008.
Civil
Application for early hearing stands disposed of accordingly.
(K.S. RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
kailash
Top