Gujarat High Court Case Information System
Print
CA/3393/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 3393 of 2011
In
CIVIL
REVISION APPLICATION No. 29 of 2010
=========================================
SHARADKANTABEN
SADHURAM SONI - Petitioner(s)
Versus
URESH
SHANKERLAL BHATT - Respondent(s)
=========================================
Appearance
:
MR SP
MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
MR KB
PANERI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/03/2011
ORAL
ORDER
Rule.
Learned advocate Mr. Paneri waives service of rule for the
respondent.
The
present civil application has been filed for fixing an early date of
hearing of Civil Revision Application No. 29 of 2010.
Heard
learned advocate Mr. N.R. Desai for learned advocate Mr. S.P.
Majmudar and learned advocate Mr. Paneri for the respondent.
Both
the learned advocate have agreed to proceed and therefore, by
consent, the present civil application is allowed. Prayer in terms of
Para 7(B) is granted. Civil Revision Application No. 29 of 2010 is
ordered to be placed on board on 5.4.2011 and the learned advocates
have agreed to remain present and proceed with the matter.
The
application accordingly stands allowed. Rule is made absolute.
(Rajesh
H. Shukla, J.)
(hn)
Top