Gujarat High Court
Hiralal vs Kadi on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/966/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 966 of 2011
In
SPECIAL
CIVIL APPLICATION No. 60 of 1997
=========================================================
HIRALAL
NATHALAL RAVAL - Petitioner(s)
Versus
KADI
NAGARPALIKA - Respondent(s)
=========================================================
Appearance
:
MS
REENA KAMANI FOR MR PH PATHAK
for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/03/2011
ORAL
ORDER
This
application has been filed with a prayer to fix an early date of
hearing for Special Civil Application No.60 of 1997.
Heard
Ms.Reena Kamani, learned advocate for Mr.P.H.Pathak, learned advocate
for the applicant (original petitioner) and perused the averments
made in the application. For reasons stated therein, the prayer made
in the application deserves to be granted.
Accordingly,
the application is allowed. It is directed that Special Civil
Application No.60 of 1997 be fixed for final hearing in the month of
July 2011.
The
application is disposed of.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top