Gujarat High Court High Court

Ansuyaben vs Kiritbhai on 5 March, 2010

Gujarat High Court
Ansuyaben vs Kiritbhai on 5 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2190/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE No. 2190 of 2010
 

In


 

CIVIL
REVISION APPLICATION No. 1418 of 2001
 

 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be  circulated to the civil judge ?
		
	

 

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

 

ANSUYABEN
N VAKHARIA WD/O NAVINCHANDRA CHHAGANLAL & 2 - Petitioner(s)
 

Versus
 

KIRITBHAI
MANUBHAI THAKKAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BIREN A VAISHNAV for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.3.1, 1.3.2, 1.3.3,1.3.4
 
None for Respondent(s) : 1, 
MR TRILOK J PATEL for
Respondent(s) : 1.2.1, 1.2.2,1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/03/2010 

 

ORAL
JUDGMENT

RULE.

Mr.Trilok Patel, learned advocate waives the service of notice of
rule on behalf of the respondents.

With
the consent of the learned advocates appearing on behalf of the
respective parties, present application is taken up for final
hearing.

Present
application has been preferred by the applicants original
respondents for fixing early date of hearing of the Civil
Revision Application.

Considering
the the averments in the application and the fact that the main
Civil Revision
Application is of the year 2001, the registry is directed to
notify main Civil
Revision Application for final hearing in the week commencing
from 19/4/2010. Rule is made absolute accordingly. In
the facts and circumstances of the case, there shall be no order as
to costs.

[M.R.

SHAH, J.]

rafik

   

Top