Gujarat High Court High Court

Kantilal vs Unknown on 8 July, 2010

Gujarat High Court
Kantilal vs Unknown on 8 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6801/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 6801 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 28480 of 2007
 

 
 
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 ?
		
	

 

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


 

KANTILAL
SURAJRAM RAVAL - Applicant(s)
 

Versus
 

SECRETARY,
NARMADA WATER RESOURCES & WATER SUPPLY DEPARTMENT & 1 -
Opponent(s)
 

=========================================
 
Appearance : 
MR
BS BRAHMBHATT for
Applicant(s) : 1, 
MR MR MENGDEY, AGP for Opponent(s) : 1 -
2 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 08/07/2010 

 

ORAL
JUDGMENT

1. RULE.

Shri M.R. Mengdey, learned AGP
waives service of notice of rule on behalf of the opponents.

2. Considering
the fact that the applicant is a senior citizen aged 70 years,
Registry is directed to notify the main Special Civil Application for
final hearing in the week commencing from 10th
January, 2011.

3. With
this, the present application is allowed. Rule is made absolute to
the aforesaid extent. No cost.

(M.R.

SHAH, J.)

siji

   

Top