Gujarat High Court High Court

Mahesh vs State on 2 May, 2011

Gujarat High Court
Mahesh vs State on 2 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3958/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 3958 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 28262 of 2007
 

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

 

MAHESH
G BADOLE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
MR.MAULIK G. NANAVATI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 
MR MEHUL H RATHOD for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 02/05/2011 

 

 
 
ORAL
ORDER

1. This
application has been filed with a prayer to fix an early date for
final hearing for Special Civil Application No.28262 of 2007.

2. Heard
Mr. P.B. Khambolaja, learned advocate for Mr. N.K. Majmudar, learned
counsel for the applicant (original petitioner) and perused the
averments made in the application.

3. For
reasons stated in the memorandum of the application, the prayers made
therein deserve to be granted.

4. Accordingly,
the application is allowed. It is directed that Special Civil
Application No.28262 of 2007 be listed for final hearing in the month
of November, 2011.

5. The
application is disposed of, in the above terms.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top