Gujarat High Court High Court

Ishwarbhai vs Kheda on 3 March, 2011

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2415/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2415 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 12785 of 2008
 

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

 

ISHWARBHAI
M WAGHELA - Petitioner(s)
 

Versus
 

KHEDA
DISTRICT CO OP DUDH UTPADAK SANGH LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1, 
MR DG
CHAUHAN for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/03/2011 

 

ORAL
ORDER

Heard
learned advocate Mr. Jadeja for learned advocate Mr. S.P. Majmudar
appearing on behalf of applicant and learned advocate Mr. D.G.
Chauhan appearing on behalf of opponent.

Learned
advocate Mr. Jadeja submitted that present civil application is filed
for fixing date of final hearing of main matter. He submitted that
main matter is already notified in the board and is regularly being
notified, therefore, present application has become infructuous.

Accordingly,
present application is disposed of as having become infructuous.

[H.K.

RATHOD, J.]

#Dave

   

Top