Gujarat High Court High Court

Jamnagar vs Mukeshkumar on 28 March, 2011

Gujarat High Court
Jamnagar vs Mukeshkumar on 28 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2356/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2356 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 17496 of 2006
 

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

 

JAMNAGAR
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

MUKESHKUMAR
BABULAL VARANAVA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
A.R. THACKER FOR MR. JR NANAVATI
for
Petitioner(s) : 1, 
MR RAJESH P MANKAD for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

1. Leave
to amend the prayer-clause is granted. The amendment may be carried
out, forthwith.

2. This
application has been filed with a prayer to fix an early date of
final hearing for Special Civil Application No.17496 of 2006.

3. Heard
Mr. A.R. Thacker, learned advocate for Mr. J.R. Nanavati, learned
advocate for the applicant (original petitioner) and perused the
averments made in the application.

4. For
reasons stated in the application, the prayers made therein deserve
to be granted.

5. Accordingly,
the application is allowed. It is directed that Special Civil
Application No.17496 of 2006 be listed for final hearing in the month
of August, 2011.

6. The
application is disposed of, in the above terms.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top