Gujarat High Court
Bipinchandra vs Jayrambhai on 15 April, 2011
Gujarat High Court Case Information System
Print
CA/14338/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 14338 of 2010
In
SECOND
APPEAL No. 92 of 1998
=========================================================
BIPINCHANDRA
NARANBHAI BAROT - Petitioner(s)
Versus
JAYRAMBHAI
RAMBHAI RABARI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ARVIND A BAROT for
Petitioner(s) : 1,
MS MEGHA JANI for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 20/01/2011
ORAL
ORDER
1. Heard
learned advocate Mr.Arvind Barot for applicant and learned advocate
Ms.Megha Jani for respondent No.1.
2. Considering
the prayer made in this application as well as the fact that matter
is of 1998, it would be in the fitness of things if the matter is
fixed for final hearing.
3. Accordingly,
the Registry is directed to notify this matter for final hearing on
22.2.2011. Present application is disposed of accordingly.
[
H.K.RATHOD, J. ]
(vipul)
Top