Gujarat High Court Case Information System
Print
CA/2356/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2356 of 2011
In
SPECIAL
CIVIL APPLICATION No. 17496 of 2006
=========================================================
JAMNAGAR
MUNICIPAL CORPORATION - Petitioner(s)
Versus
MUKESHKUMAR
BABULAL VARANAVA - Respondent(s)
=========================================================
Appearance
:
MR.
A.R. THACKER FOR MR. JR NANAVATI
for
Petitioner(s) : 1,
MR RAJESH P MANKAD for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/03/2011
ORAL
ORDER
1. Leave
to amend the prayer-clause is granted. The amendment may be carried
out, forthwith.
2. This
application has been filed with a prayer to fix an early date of
final hearing for Special Civil Application No.17496 of 2006.
3. Heard
Mr. A.R. Thacker, learned advocate for Mr. J.R. Nanavati, learned
advocate for the applicant (original petitioner) and perused the
averments made in the application.
4. For
reasons stated in the application, the prayers made therein deserve
to be granted.
5. Accordingly,
the application is allowed. It is directed that Special Civil
Application No.17496 of 2006 be listed for final hearing in the month
of August, 2011.
6. The
application is disposed of, in the above terms.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top