Gujarat High Court
Maheshbhai vs Ahmedabad on 26 October, 2010
Gujarat High Court Case Information System
Print
CA/12259/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 12259 of 2010
In
SPECIAL
CIVIL APPLICATION No. 28279 of 2007
=========================================================
MAHESHBHAI
JAYDEVLAL PATEL - Petitioner(s)
Versus
AHMEDABAD
DISTRICT CO-OPERATIVE MILK PRODUCERS UNION LTD. & 1 -
Respondent(s)
=========================================================
Appearance :
MR
JIGAR M PATEL for
Petitioner(s) : 1,
MR BS PATEL for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/10/2010
ORAL
ORDER
1. Rule.
Shri B.S. Patel, learned advocate waives service of notice of Rule on
behalf of respondent. In the facts and circumstances of the case, the
application is taken up for final hearing today.
2, Present
application is preferred by the applicant-original respondent for
fixing early date of hearing of main petition. Having heard the
learned advocates for the respective parties and considering the
averments made in the application, Registry is directed to notify the
main matter in the week commencing from 10.1.2011. Rule is made
absolute to the aforesaid extent.
(M.R.SHAH,J.)
kaushik
Top