Gujarat High Court Case Information System
Print
CA/6866/2010 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 6866 of 2010
In
SPECIAL
CIVIL APPLICATION No. 22013 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 ?
======================================
MUKESHBHAI
RANGINDAS GONDALIA - Petitioner
Versus
RAJKOT
MUNICIPAL CORPORATION - Respondent
======================================
Appearance :
MR.GIRISH
PRAJAPATI for the Petitioner.
MR RM CHHAYA for the Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
JUDGMENT
1. Rule.
Mr.R.M.Chhaya, learned advocate waives service of notice of Rule on
behalf of the respondent.
2. The
present application has been preferred by the applicant herein
original respondent for fixing early date of hearing of the main
petition.
3. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the nature of controversy in the main
petition, Registry is directed to notify the main Special Civil
Application for final hearing in the week commencing from 17th
January,2011. Rule is made absolute to the aforesaid extent. No
costs.
[M.R.SHAH,J]
*dipti
Top