Gujarat High Court Case Information System
Print
CA/384420/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3844 of 2008
In
SPECIAL
CIVIL APPLICATION No. 6386 of 2002
=========================================================
RUPAL
P GANDHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Petitioner(s) : 1,
MS KRINA CALLA AGP for Respondent(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
MR NIKHILESH
J SHAH for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 04/09/2008
ORAL
ORDER
Heard.
Looking
to the averments made in the application, the prayers which are made
in the application, the main matter which is of the year 2002, is
required to be heard as expeditiously as possible. In that view of
the matter, the main matter is fixed for hearing on 15th
October, 2008.
The
learned counsel for the parties are directed to complete the
pleadings, if not completed, before that date. It is clarified that
the matter will be proceeded, even if the reply is not filed by the
respondent
In
view of the above, the application is disposed of accordingly. Notice
is discharged.
[K.S.
JHAVERI, J.]
/phalguni/
Top