Gujarat High Court Case Information System
Print
CA/9102/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION NO. 9102 OF 2008
In
SPECIAL
CIVIL APPLICATION NO. 12623 OF 2007
======================================
RAGHUBHAI
GOVABHAI DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT & ORS. - Respondent(s)
======================================Appearance
:
Mr. Harshil Dholakia for Mr.
Ashish B. Desai for Applicant(s).
Ms. Vaijanti Pathak, AGP for
Opponent(s) : 1-4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H. SHUKLA
Date
: 05/08/2008
ORAL
ORDER
Heard
Mr. Harshil Dholakia for Mr. A. V. Desai, learned Advocate for the
applicant, and Ms. Vaijanti Pathak, learned Assistant Government
Pleader for opponent Nos.1 to 4.
2. The
present Civil Application has been filed for fixing an early date of
hearing of the main petition, being Special Civil Application
No.12623 of 2007.
3. The
learned Advocate for the applicant has stated that as the applicant
is out of job since three years, the main matter may be heard and
disposed of at the earliest.
4. In
the facts and circumstances, the present Civil Application deserves
to be allowed. The prayer in terms of paragraph 5(A) is granted. The
main matter, being Special Civil Application No.12623 of 2007, is
ordered to be placed for final hearing on 5th September,
2008. Accordingly, this Civil Application stands allowed.
[Rajesh
H. Shukla, J.]
kamlesh*
Top