Gujarat High Court
Abdulgani vs Sunni on 16 March, 2011
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