Gujarat High Court High Court

Ramkubhai vs State on 6 April, 2011

Gujarat High Court
Ramkubhai vs State on 6 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2692/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 2692 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 1215 of 2008
 

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


 

RAMKUBHAI
NAGBHAI VALA - Petitioner
 

Versus
 

STATE
OF GUJARAT - Respondent
 

======================================
Appearance : 
MR
TR MISHRA for the Petitioner. 
MR JIRGHA JHAVERI, AGP for the
Respondent. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/03/2011 

 

ORAL
ORDER

1. Rule.

Ms.Jirgha Jhaveri, learned Assistant Government Pleader waives
service of notice of Rule on behalf of the respondent.

2. With
the consent of the learned advocates appearing on behalf of the
respective parties and in the facts and circumstances of the case,
the present application is taken up for final hearing today.

3. The
present application has been preferred by the applicant –
original respondent for fixing early date of hearing of main petition
i.e. Special Civil Application No.1215/2008.

4. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments in the application, the present
application is allowed. Registry is
directed to notify main petition i.e Special Civil Application
No.1215/2008 on the board for final hearing in the week commencing
from 9th
January,2012. Rule is made absolute accordingly. No costs.

[M.R.SHAH,J]

*dipti

   

Top