Gujarat High Court High Court

Patel vs Avakhal on 7 October, 2011

Gujarat High Court
Patel vs Avakhal on 7 October, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10393/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10393 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 7727 of 1994
 

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


 

PATEL
HIRALAL AMARBHAI - Applicant(s)
 

Versus
 

AVAKHAL
VIVIDH KARYAKARI SEVA SAHAKARI MANDALI LTD - Respondent(s)
 

=========================================
 
Appearance : 
MS
MANISHA LAVKUMAR for
Applicant(s) : 1, 
MR DG CHAUHAN for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 07/10/2011 

 

ORAL
ORDER

1. RULE.

Ms. Naina Patel, learned advocate appearing for Shri D.G. Chauhan,
learned advocate waives service of notice of rule on behalf of the
respondent.

2. The
present application has been preferred by the applicant for fixing
the early date of hearing of main Special Civil Application, which is
of the year 1994.

3. In the
facts and circumstances of the case and considering the fact that the
applicant is reported to be senior citizen and even otherwise, the
main Special Civil Application is of the year 1994, Registry is
directed to notify the main Special Civil Application for final
hearing on 17/10/2011.

3. With
this, the present application is allowed. Rule is made absolute
accordingly.

(M.R.

SHAH, J.)

siji

   

Top