Gujarat High Court Case Information System
Print
CA/5152/2009 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 5152 of 2009
In
SPECIAL
CIVIL APPLICATION No. 24292 of 2006
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 ?
======================================
SETA
JUMABEN MUSABHAI - Petitioner
Versus
SANKLIT
BAL VIKAS YOJNA OFFICER & 3 - Respondents
======================================Appearance
:
MS SANDHYA D NATANI for
Petitioner(s) : 1,
MR PV HATHI for Respondent(s) : 1 - 2.
MR
J.K. SHAH, AGP for Respondent(s) : 3,
MR DHIRENDRA MEHTA for
Respondent(s) : 4,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/05/2009
ORAL
JUDGMENT
1. Rule.
Mr.P.V. Hathi, learned advocate waives service of notice of Rule on
behalf of respondent Nos.1 & 2. Mr.J.K. Shah, learned Assistant
Government Pleader waives service of notice of Rule on behalf of
respondent No.3. Mr.Dhirendra Mehta, learned advocate waives service
of notice of Rule on behalf of respondent No.4.
2. The
present application has been preferred for fixing early date of
hearing of main Special Civil Application by submitting that on 1st
July,2009, the petitioner would cross the age of 45 years and,
therefore, main Special Civil Application may become infructuous.
3. Considering
the above, the present application is allowed. Rule is made
absolute. Registry is directed to notify main Special Civil
Application for final hearing on 13th May,2009.
[M.R.SHAH,J]
*dipti
Top