Gujarat High Court
Kantilal vs Unknown on 8 July, 2010
Gujarat High Court Case Information System
Print
CA/6801/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 6801 of 2010
In
SPECIAL
CIVIL APPLICATION No. 28480 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
KANTILAL
SURAJRAM RAVAL - Applicant(s)
Versus
SECRETARY,
NARMADA WATER RESOURCES & WATER SUPPLY DEPARTMENT & 1 -
Opponent(s)
=========================================
Appearance :
MR
BS BRAHMBHATT for
Applicant(s) : 1,
MR MR MENGDEY, AGP for Opponent(s) : 1 -
2
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
JUDGMENT
1. RULE.
Shri M.R. Mengdey, learned AGP
waives service of notice of rule on behalf of the opponents.
2. Considering
the fact that the applicant is a senior citizen aged 70 years,
Registry is directed to notify the main Special Civil Application for
final hearing in the week commencing from 10th
January, 2011.
3. With
this, the present application is allowed. Rule is made absolute to
the aforesaid extent. No cost.
(M.R.
SHAH, J.)
siji
Top