Gujarat High Court High Court

Kiranbhai vs Pragati on 3 March, 2011

Gujarat High Court
Kiranbhai vs Pragati on 3 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2428/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2428 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 18350 of 2006
 

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

 

KIRANBHAI
NARENDRABHAI PATEL - Petitioner(s)
 

Versus
 

PRAGATI
SAHAKARI BANK LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
HINA DESAI for
Petitioner(s) : 1, 
MR JOSHI for NANAVATI ASSOCIATES for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/03/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

This
application is filed by applicant with a prayer to fix main matter
for final hearing.

Learned
advocate Mr. Joshi submitted that against same award, a cross
petition is preferred by opponent – Bank being Special Civil
Application No.7671 of 2006 which is pending for final hearing and
this Court has passed an order to hear both matters together.

Therefore,
considering averments made in this application and also considering
submissions made by both learned advocates appearing on behalf of
respective parties, Special Civil Application No.18350 of 2006 and
Special Civil Application No.7176 of 2006 are fixed for final hearing
on 15 th
March, 2011.

Registry
is directed to notify both Special Civil Applications on 15th
March, 2011 for final hearing.

Accordingly,
present civil application is disposed of.

[H.K.

RATHOD, J.]

#Dave

   

Top