Gujarat High Court Case Information System
Print
CA/734/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 734 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6519 of 2005
=========================================================
BHASKARBHAI
VALLABHDAS JOSHI - Petitioner(s)
Versus
DISTRICT
COLLECTOR BOARDING TRUST & 2 - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR HARIN P RAVAL
for Respondent(s) : 2,
MS JIRGA JHAVERI ASSISTANT GOVERNMENT
PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/02/2011
ORAL
ORDER
This
application is preferred by the applicant with a prayer to fix an
early date of final hearing Special Civil Application No.6519 of
2005.
Heard.
Having
considered the averments stated in the application and submission
made by the parties, petition aforesaid be listed for hearing on
1.3.2011. The application is allowed.
Learned
advocate Mr. Jinesh H. Kapadia for petitioner submitted that Mr.
Harin P. Raval for respondent
No.2, is appointed as Additional Solicitor General in Supreme Court
of India and therefore, his name is required to be deleted. Office is
directed to delete the name of Mr. Harin Raval for respondent No.2.
(M.D.SHAH,
J.)
ynvyas
Top