Gujarat High Court Case Information System
Print
CA/2911/2009 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2911 of 2009
In
CIVIL
REVISION APPLICATION No. 1472 of 2001
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 ?
=========================================
RAMSING
GOPALSING & 1 - Applicant(s)
Versus
BAPU
VITHU - Respondent(s)
=========================================
Appearance :
MR
ANAND L SHARMA for
Applicant(s) : 1 - 2.
MR HR PRAJAPATI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/04/2010
ORAL
JUDGMENT
1. RULE.
Shri H.R. Prajapati, learned
advocate waives service of notice of rule on behalf of the
respondent-original defendant.
2. The
present application has been preferred by the applicants-original
petitioners for fixing the early date of hearing of the main Civil
Revision Application.
3. Considering
the fact that the main Civil Revision Application is of the year
2001, Registry is directed to notify the main Civil Revision
Application for final hearing in the week commencing from 15/11/2010.
4. With
this, the present application is allowed. Rule is made absolute
accordingly. No cost.
(M.R.
SHAH, J.)
siji
Top