Gujarat High Court High Court

Mukeshbhai vs Rajkot on 8 July, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6866/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 6866 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 22013 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 ?
		
	

 

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


 

MUKESHBHAI
RANGINDAS GONDALIA - Petitioner
 

Versus
 

RAJKOT
MUNICIPAL CORPORATION - Respondent
 

======================================
Appearance : 
MR.GIRISH
PRAJAPATI for the Petitioner. 
MR RM CHHAYA for the Respondent.
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
ORAL
JUDGMENT

1. Rule.

Mr.R.M.Chhaya, learned advocate waives service of notice of Rule on
behalf of the respondent.

2. The
present application has been preferred by the applicant herein
original respondent for fixing early date of hearing of the main
petition.

3. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the nature of controversy in the main
petition, Registry is directed to notify the main Special Civil
Application for final hearing in the week commencing from 17th
January,2011. Rule is made absolute to the aforesaid extent. No
costs.

[M.R.SHAH,J]

*dipti

   

Top