Gujarat High Court Case Information System
Print
CA/2692/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2692 of 2011
In
SPECIAL
CIVIL APPLICATION No. 1215 of 2008
======================================
RAMKUBHAI
NAGBHAI VALA - Petitioner
Versus
STATE
OF GUJARAT - Respondent
======================================
Appearance :
MR
TR MISHRA for the Petitioner.
MR JIRGHA JHAVERI, AGP for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/03/2011
ORAL
ORDER
1. Rule.
Ms.Jirgha Jhaveri, learned Assistant Government Pleader waives
service of notice of Rule on behalf of the respondent.
2. With
the consent of the learned advocates appearing on behalf of the
respective parties and in the facts and circumstances of the case,
the present application is taken up for final hearing today.
3. The
present application has been preferred by the applicant –
original respondent for fixing early date of hearing of main petition
i.e. Special Civil Application No.1215/2008.
4. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments in the application, the present
application is allowed. Registry is
directed to notify main petition i.e Special Civil Application
No.1215/2008 on the board for final hearing in the week commencing
from 9th
January,2012. Rule is made absolute accordingly. No costs.
[M.R.SHAH,J]
*dipti
Top