Gujarat High Court
Samuben vs Salvi on 13 October, 2010
Gujarat High Court Case Information System
Print
CA/12185/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 12185 of 2010
=========================================================
SAMUBEN
HIRALAL DAVE - Petitioner(s)
Versus
SALVI
DINESHCHANDRA CHANDULAL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RC JANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
MS
JIRGA D JHAVERI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 13/10/2010
ORAL
ORDER
Rule.
Ms. J.D. Jhaveri, learned advocate for the opponents, waives service
of notice of Rule.
With
the consent of learned advocate for the parties, this application is
taken up for hearing.
This
application is filed to fix Second Appeal No. 296 of 1981 for final
hearing. Considering the facts and circumstances of the case and as
the matter is very old, the Registry is directed to list Second
Appeal No. 296 of 1981 for final hearing in the last week of
November, 2010. This application is allowed. Rule is made absolute.
(BANKIM N. MEHTA, J)
(pkn)
Top