Gujarat High Court
Ishwarbhai vs Kheda on 3 March, 2011
Gujarat High Court Case Information System
Print
CA/2415/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2415 of 2011
In
SPECIAL
CIVIL APPLICATION No. 12785 of 2008
=========================================================
ISHWARBHAI
M WAGHELA - Petitioner(s)
Versus
KHEDA
DISTRICT CO OP DUDH UTPADAK SANGH LTD - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
MR DG
CHAUHAN for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/03/2011
ORAL
ORDER
Heard
learned advocate Mr. Jadeja for learned advocate Mr. S.P. Majmudar
appearing on behalf of applicant and learned advocate Mr. D.G.
Chauhan appearing on behalf of opponent.
Learned
advocate Mr. Jadeja submitted that present civil application is filed
for fixing date of final hearing of main matter. He submitted that
main matter is already notified in the board and is regularly being
notified, therefore, present application has become infructuous.
Accordingly,
present application is disposed of as having become infructuous.
[H.K.
RATHOD, J.]
#Dave
Top