Gujarat High Court
Bhanji vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
CA/7369/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 7369 of 2011
In
SPECIAL
CIVIL APPLICATION No. 9357 of 2010
=========================================================
BHANJI
GOVA KHINT - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH ADDITIONAL SECRETARY - Respondent(s)
=========================================================
Appearance
:
MS
REETA CHANDARANA for
APPLICANT
MR RASHESH RINDANI, ASSTT.GOVERNMENT PLEADER for
Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 12/07/2011
ORAL
ORDER
This
application has been filed with a prayer to fix an early date of
hearing for Special Civil Application No.9357 of 2010.
Heard
Ms.Reeta Chandarana, learned advocate for the applicant (original
petitioner) and perused the averments made in the application. For
reasons stated therein, the prayer made in the application deserves
to be granted.
Accordingly,
the application is allowed. It is directed that Special Civil
Application No.9357 of 2010 be listed for final hearing on
10.08.2011.
The
application is disposed of in the above terms.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top