Gujarat High Court High Court

Gordhandas vs Kiritchandra on 18 September, 2008

Gujarat High Court
Gordhandas vs Kiritchandra on 18 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10998/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10998 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 13024 of 2000
 

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


 

GORDHANDAS
VITHALDAS BHUPTANI & 1 - Petitioner(s)
 

Versus
 

KIRITCHANDRA
DHIRENDRA DESAI & 13 - Respondent(s)
 

=============================================
 
Appearance : 
MR
RM CHHAYA for Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,
2.2.5, 2.2.6,2.2.7  
MR PS CHAMPANERI for Respondent(s) : 1, 
MR
PRABHAKAR UPADYAY for Respondent(s) : 2, 
MR ASIT B JOSHI for
Respondent(s) : 3, 
M/S.VYAS ASSOCIATES for Respondent(s) : 4, 
None
for Respondent(s) : 5,7 - 14. 
GOVERNMENT PLEADER for Respondent(s)
: 6, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

Date
: 18/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

By
this application, the applicants ? respondents No.7 & 9 pray
for fixing an early date for final hearing of main petition.

Considering
submissions of the learned Counsel and the averments in the
application, so also the fact that writ petition is of year 2000,
list the main Special Civil Application for final hearing on 6th
October, 2008.

Civil
Application for early hearing stands disposed of accordingly.

(K.S. RADHAKRISHNAN, C.J.)

(MOHIT
S. SHAH, J.)

kailash

   

Top