Gujarat High Court Case Information System
Print
CA/6135/2009 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6135 of 2009
In
SPECIAL
CIVIL APPLICATION No. 38 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
======================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
======================================
MANJULABEN
MANEKLAL KORALWALA & 3-Petitioners
Versus
STATE
OF GUJARAT & 5 - Respondents
======================================
Appearance :
MR
PS CHAMPANERI for the Petitioners.
MR UNMESH TRIVEDI, AGP for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1 - 6.
MR
SUDHANSHU PATEL for Respondent No.3.
MR VH PATEL FOR HL PATEL
ADVOCATES for Respondent (s) :
6,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/02/2010
ORAL
JUDGMENT
1. Rule.
Mr.Unmesh Trivedi, learned Assistant Government Pleader waives
service of notice of Rule on behalf of respondent No.1, Mr.Sudhanshu
Patel, learned advocate waives service of notice of Rule on behalf of
respondent No.3 and Mr.V.H.Patel, learned advocate waives service of
notice of Rule on behalf of respondent No.6.
2. The
present Civil Application has been preferred by the applicants
original petitioners for fixing early date of hearing of main Special
Civil Application.
3. In
the facts and circumstances of the case and considering the order
passed by Division Bench dated 02/02/2009 in Letters Patent Appeal
No.73 of 2009, Registry is hereby directed to notify the main Special
Civil Application for final hearing in the week commencing from
08/03/2010. Rule is made absolute accordingly. No costs.
[M.R.SHAH,J]
*dipti
Top