Gujarat High Court High Court

Bhaskarbhai vs District on 11 February, 2011

Gujarat High Court
Bhaskarbhai vs District on 11 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/734/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 734 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 6519 of 2005
 

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

 

BHASKARBHAI
VALLABHDAS JOSHI - Petitioner(s)
 

Versus
 

DISTRICT
COLLECTOR BOARDING TRUST & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR HARIN P RAVAL
for Respondent(s) : 2, 
MS JIRGA JHAVERI ASSISTANT GOVERNMENT
PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

This
application is preferred by the applicant with a prayer to fix an
early date of final hearing Special Civil Application No.6519 of
2005.

Heard.

Having
considered the averments stated in the application and submission
made by the parties, petition aforesaid be listed for hearing on
1.3.2011. The application is allowed.

Learned
advocate Mr. Jinesh H. Kapadia for petitioner submitted that Mr.
Harin P. Raval for respondent
No.2, is appointed as Additional Solicitor General in Supreme Court
of India and therefore, his name is required to be deleted. Office is
directed to delete the name of Mr. Harin Raval for respondent No.2.

(M.D.SHAH,
J.)

ynvyas

   

Top