Gujarat High Court High Court

State vs Rameshchandra on 15 June, 2010

Gujarat High Court
State vs Rameshchandra on 15 June, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8679/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 8679 of 2007
 

In


 

FIRST
APPEAL No. 1326 of 1997
 

With


 

CIVIL
APPLICATION No. 5812 of 2010
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

RAMESHCHANDRA
POPATLAL RAVAL - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
MR PM BHATT for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/06/2010 

 

 
 
ORAL
ORDER

The
present application has been filed with a prayer that the registry
may be directed to list the First Appeal Nos. 1324 to 1328 of 1997 in
the cause list of final hearing, at an early date.

From
the application it emerges that the applicant filed an application on
or around March 2007, however thereafter the applicant has not
prosecuted the application, inasmuch as it is only today that the
application has been listed for hearing for the first time. The cause
list also shows that even the claimants have filed application being
Civil Application No. 5812 of 2010 with the similar prayer i.e. early
final hearing of the aforesaid appeals.

Considering
the fact that the applications have been filed in respect of the
appeals which are pending since 1977, the office is directed to list
the appeals in the cause list of final hearing, in seriatim and along
with other appeals of same period.

With
the aforesaid direction both the applications are allowed and
disposed of.

(K.M.THAKER,J.)

Suresh*

   

Top