Gujarat High Court Case Information System
Print
CA/10197/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10197 of 2011
In
FIRST
APPEAL No. 2598 of 2010
=========================================================
MAKWANA
RANJANBEN WD/O RASIKBHAI SADABHAI & 4 - Petitioner(s)
Versus
OWNER
OF JEEP NO GJ-18-A-2481, HIRENKUMAR HARGOVANBHAI & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
YM THAKORE for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1,
MR VIBHUTI
NANAVATI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 11/10/2011
ORAL
ORDER
1.0 By
way of present application, the applicants have prayed as follows:
[A] That
the Honourable Court may be pleased to allow this Civil Application.
[B] That
the Honourable Court may be pleased to fix the date of hearing of
the First Appeal No. 2598 of 2010.
Heard
the learned Advocates for the respective parties. As the appeal is
of the year 2010 and yet the appeals of the year 1997 are pending
for final hearing, the prayer to fix the matter for final
hearing cannot be granted at this stage.
Therefore,
no order is required to be passed in present application. The
application is therefore rejected.
(G.B.SHAH,
J.)
niru*
Top