Gujarat High Court Case Information System Print SCA/4351/1990 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4351 of 1990 ========================================================= HARENDRRAKUMAR NATWARSINHJI - Petitioner(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ========================================================= Appearance : MR MC BHATT, SR. ADVOCATE with MR JIGAR P RAVAL for the Petitioner MS JIRGA JHAVERI, ASSTT GOVERNMENT PLEADER for Respondent(s) : 1 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 25/11/2010 ORAL ORDER
1. The
matter is notified before this Court today for the first time. The
learned senior advocate Mr. M.C. Bhatt with Mr. Jigar P. Raval
invited attention of the Court to an order passed by the Hon’ble the
Apex Court in Civil Appeal Nos. 5871-5872 of 2010 dated 22nd
July 2010, which reads as under:-
We
request the High Court to place these matters for directions on 2nd
August 2010, and, on that date, the High Court may give a fixed date
of hearing, as early as possible. It is made clear that, once the
date is given, the matter will proceed on day-to-day basis and no
adjournment will be granted under any circumstances, particularly
when the litigation has been fought for last 16 years….
Learned
Assistant Government Pleader Ms. Jirga Jhaveri is assigned this
matter. To enable her to be ready with the matter and to see that the
matter is heard without any break, Registry is directed to list this
matter on a separate board on 2nd December 2010.
(RAVI
R.TRIPATHI, J.)
omkar
Top