Gujarat High Court
Bharatbhai vs Halvad on 4 May, 2011
Gujarat High Court Case Information System
Print
CA/5439/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 5439 of 2011
In
SPECIAL
CIVIL APPLICATION No. 12301 of 2004
=========================================================
BHARATBHAI
SOMABHAI & 9 - Petitioner(s)
Versus
HALVAD
NAGARPALIKA & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SRUSHTI THULA FOR MR SAURABH J MEHTA
for
Petitioner(s) : 1 - 10.
MR DHAVAL D VYAS for Respondent(s) : 1,
MR
MAULIK G NANAVATI, ASST.GOVERNMENT PLEADER for Respondent(s) :
2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 04/05/2011
ORAL ORDER
This
application has been filed with a prayer to fix an early date of
final hearing for Special Civil Application No.12301/2004.
Heard
Ms.Srushti Thula, learned advocate for Mr.Saurabh J. Mehta, learned
counsel for the applicants (original petitioners) and perused the
averments made in the application. For reasons stated in the
application, the prayer made therein deserves to be granted.
Accordingly,
the application is allowed. It is directed that Special Civil
Application No.12301/2004 be listed for final hearing on 11.5.2011.
The
application is disposed of, in the above terms.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top