Gujarat High Court High Court

Anilkumar vs State on 1 February, 2011

Gujarat High Court
Anilkumar vs State on 1 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16908/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 16908 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2951 of 2006
 

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

 

ANILKUMAR
BABARAM BARIA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/02/2011  
 
ORAL ORDER

This
application has been filed with a prayer to fix an early date of
hearing for Special Civil Application No.2951/2006.

Heard
Mr.T.R.Mishra, learned counsel for the applicant (original
petitioner) and perused the averments made in the application. It is
submitted by the learned counsel for the applicant that the applicant
is to retire on 30.11.2011. He is seriously sick and his both kidneys
have failed and his eye sight has also become weak. Therefore, he is
required to undergo dialysis. In these circumstances, it is prayed
that the petition be heard expeditiously.

Having
heard the learned counsel for the applicant and in view of reasons
stated in the application, the prayers made therein deserve to be
granted.

Accordingly,
the application is allowed. It is directed that Special Civil
Application No.2951/2006 be fixed for hearing on 4th
July, 2011.

The
application is disposed of, accordingly.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top