Gujarat High Court High Court

Jagdish vs Jagdishchandra on 21 April, 2010

Gujarat High Court
Jagdish vs Jagdishchandra on 21 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3847/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 3847 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 22405 of 2007
 

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

JAGDISH
FOODS PVT LTD - Petitioner(s)
 

Versus
 

JAGDISHCHANDRA
PRAHLADPRASAD SHAH & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
SHALIN N MEHTA for Petitioner(s) : 1, 
MR YJ TRIVEDI for
Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/04/2010 

 

 
ORAL
ORDER

The
present application is filed seeking fixing date of hearing of the
main matter. Rule. Mr.Y.J. Trivedi, learned advocate
waives service of rule for the respondents.

2. At
the request of the learned advocates for the parties, the matter is
taken up for consideration. Heard Mr.Shalin Mehta for the applicant.
For the contents of the application the application is allowed.
Rule is made absolute. The Registry is directed to list the SCA
No.22405 of 2007 for final hearing on 29th June 2010.

(RAVI
R. TRIPATHI, J.)

karim

   

Top