Gujarat High Court
Surabhai vs State on 11 February, 2011
Gujarat High Court Case Information System
Print
CA/900/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR FIXING DATE OF HEARING No.900 of 2011
In
SPECIAL
CIVIL APPLICATION No. 353 of
2005
=========================================================
SURABHAI
PANCHABBHAI MAKWANA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
MR HS MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/02/2011
ORAL
ORDER
1. This
application has been filed with a prayer to fix an early date of
hearing of Special Civil Application No.353 of 2005.
2. I
have heard Mr. P.H. Pathak, learned Advocate for the applicant
(Original Petitioner)and perused the submissions made in the
application.
3. For
the reasons record in the application, prayer made therein deserves
to be granted.
3. Accordingly,
this application is allowed. It is directed that Special Civil
Application No. 353 of 2005 be listed for hearing on 5th
July, 2011.
4. This
application stands DISPOSED OF in the above terms.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top