Gujarat High Court High Court

Abdulgani vs Sunni on 16 March, 2011

Gujarat High Court
Abdulgani vs Sunni on 16 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1748/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 1748 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 1106 of 2008
 

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

 

ABDULGANI
I KACHOT - Petitioner(s)
 

Versus
 

SUNNI
MUSLIM WAKF COMMITTEE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARSHAL M SHAH for
Petitioner(s) : 1, 
MR PRABHAKAR UPADYAY for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 16/03/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.H.M.Shah for applicant and learned advocate
Mr.Prabhakar Upadhyay for respondent.

2. In
this application, prayer is made by applicant to fix the matter for
final hearing.

3. Considering
the submissions made by both learned advocates and the matters are of
2008, main SCA Nos.4389/2008 and 1106/2008, being a cross-petition,
are fixed for final hearing on 17.3.2011. To be listed in admission
Board for final hearing.

4. Accordingly,
present application is disposed of.

[
H.K.RATHOD, J. ]

(vipul)

   

Top