Gujarat High Court High Court

Chauhan vs Alarakhabhai on 30 March, 2010

Gujarat High Court
Chauhan vs Alarakhabhai on 30 March, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3070/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 3070 of 2009
 

In


 

CIVIL
REVISION APPLICATION No. 853 of 1999
 

 
 
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 ?
		
	

 

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


 

CHAUHAN
IBRAHIM GAFURBHAI & 1 - Petitioner(s)
 

Versus
 

ALARAKHABHAI
ABDULLABHAI MEHTAR & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MRMPSHAH
for Petitioner(s) : 1 - 2.MS. KRUTI M
SHAH for Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 
MR
NIRZAR S DESAI for Respondent(s) : 1.2.1,1.2.3  
UNSERVED-EXPIRED
(N) for Respondent(s) : 1.2.2  
NOTICE SERVED for Respondent(s) :
2, 
GOVERNMENT PLEADER for Respondent(s) : 3 - 4. 
NOTICE SERVED
BY DS for Respondent(s) : 4 - 6. 
DS AFF.NOT FILED (N) for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 30/03/2010 

 

 
 
ORAL
JUDGMENT

Present
application has been preferred by the applicants -original
petitioners for fixing the early date of hearing of Civil Revision
Application No.853
of 1999.

Considering
the fact that revision application is of the year 1999, Registry is
directed to notify main civil revision application for final hearing
in the week commencing from 2nd
August, 2010.

Rule
is made absolute accordingly.

(M.R.SHAH,
J.)

(ashish)

   

Top