Gujarat High Court High Court

Upendra vs State on 14 February, 2011

Gujarat High Court
Upendra vs State on 14 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1117/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 1117 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3602 of 2007
 

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

 

UPENDRA
R. SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARISH SONI FOR MR SP MAJMUDAR
for
Petitioner(s) : 1, 
MR PRANAV TRIVEDI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 14/02/2011  
ORAL ORDER

This
application has been filed with a prayer to fix an early date of
hearing for Special Civil Application No. 3602/2007.

Heard
Mr.Harish Soni, learned advocate for Mr.S.P.Majmudar, learned counsel
for the applicant (original petitioner) and perused the averments
made in the application.

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

Accordingly,
the application is allowed. It is directed that Special Civil
Application No.3602/2007 be fixed for final hearing in the 1st
week of September, 2011.

The
application is disposed of, in the above terms.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top