Gujarat High Court
Anjana vs Akar on 22 June, 2009
Gujarat High Court Case Information System
Print
15CA/481220/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4812 of 2009
In
SPECIAL
CIVIL APPLICATION No. 2744 of
2003
=========================================================
ANJANA
CONSTRUCTION CO LTD - Petitioner(s)
Versus
AKAR
BUILDER & 5 - Respondent(s)
=========================================================
Appearance
:
MR
PM VYAS for
Petitioner(s) : 1,
MR MB GANDHI for Respondent(s) : 1,
None for
Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/06/2009
ORAL
ORDER
1. This
application has been filed with a prayer to fix Special Civil
Application No.2744 of 2003 for urgent hearing.
2. Heard,
Mr. P.M. Vyas, learned Advocate for the applicant and perused the
averments made in the application. It is averred in Paragraph No. 2
of the application that Civil Suit was fixed for hearing on
23.09.2008 in the lower Court, and therefore, the prayer made in the
application may be granted.
3. From
a perusal of the averments made in the application, no urgent or
plausible reason is found, for grant of the prayer. The application
is, therefore, dismissed.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top