Gujarat High Court Case Information System
Print
SCA/4351/1990 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4351 of 1990
=========================================================
HARENDRRAKUMAR
NATWARSINHJI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MC BHATT, SR. ADVOCATE with MR JIGAR P RAVAL
for
the Petitioner
MS JIRGA JHAVERI, ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/11/2010
ORAL
ORDER
1. The
matter is notified before this Court today for the first time. The
learned senior advocate Mr. M.C. Bhatt with Mr. Jigar P. Raval
invited attention of the Court to an order passed by the Hon’ble the
Apex Court in Civil Appeal Nos. 5871-5872 of 2010 dated 22nd
July 2010, which reads as under:-
We
request the High Court to place these matters for directions on 2nd
August 2010, and, on that date, the High Court may give a fixed date
of hearing, as early as possible. It is made clear that, once the
date is given, the matter will proceed on day-to-day basis and no
adjournment will be granted under any circumstances, particularly
when the litigation has been fought for last 16 years….
Learned
Assistant Government Pleader Ms. Jirga Jhaveri is assigned this
matter. To enable her to be ready with the matter and to see that the
matter is heard without any break, Registry is directed to list this
matter on a separate board on 2nd December 2010.
(RAVI
R.TRIPATHI, J.)
omkar
Top