Gujarat High Court High Court

Savitaben vs Jinabhai on 8 July, 2008

Gujarat High Court
Savitaben vs Jinabhai on 8 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5302/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 5302 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 18710 of 2007
 

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


 

SAVITABEN
KURJIBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

JINABHAI
GOKALBHAI RAIYANI & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
BD KARIA for Petitioner(s) : 1 - 2. 
None for
Respondent(s) : 1, 
DHARMESH D NANAVATY for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
ORAL
ORDER

1. Present
application is filed by the applicants ? original petitioner for
fixing early date of hearing of main Special Civil Application
No.18710 of 2007. It is submitted by the learned Advocate appearing
on behalf of the petitioners that in the main application what is
challenged, is the order passed by the learned trial Court rejecting
the application submitted by the petitioner for amendment under Order
? 6 Rule 17 of the C.P.C. and that the learned trial Court is
proceedings further with the matter and if the main Special Civil
Application is not heard as early as possible, present Special Civil
Application would be infructuous.

2. Considering
above, Registry is directed to notify present Special Civil
Application No.18170 of 2007 for final hearing on Admission Board on
22nd July, 2008. With these, present application is
disposed of.

[M.R.Shah,J.]

satish

   

Top