Gujarat High Court High Court

Makwana vs Owner on 11 October, 2011

Gujarat High Court
Makwana vs Owner on 11 October, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10197/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10197 of 2011
 

In


 

FIRST
APPEAL No. 2598 of 2010
 

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

 

MAKWANA
RANJANBEN WD/O RASIKBHAI SADABHAI & 4 - Petitioner(s)
 

Versus
 

OWNER
OF JEEP NO GJ-18-A-2481, HIRENKUMAR HARGOVANBHAI & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YM THAKORE for
Petitioner(s) : 1 - 5. 
None for Respondent(s) : 1, 
MR VIBHUTI
NANAVATI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
 
ORAL
ORDER

1.0 By
way of present application, the applicants have prayed as follows:

[A] That
the Honourable Court may be pleased to allow this Civil Application.

[B] That
the Honourable Court may be pleased to fix the date of hearing of
the First Appeal No. 2598 of 2010.

Heard
the learned Advocates for the respective parties. As the appeal is
of the year 2010 and yet the appeals of the year 1997 are pending
for final hearing, the prayer to fix the matter for final
hearing cannot be granted at this stage.

Therefore,
no order is required to be passed in present application. The
application is therefore rejected.

(G.B.SHAH,
J.)

niru*

   

Top