Gujarat High Court High Court

Seta vs Sanklit on 15 November, 2011

Gujarat High Court
Seta vs Sanklit on 15 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5152/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 5152 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 24292 of 2006
 

 
 
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 ?
		
	

 

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

SETA
JUMABEN MUSABHAI - Petitioner
 

Versus
 

SANKLIT
BAL VIKAS YOJNA OFFICER & 3 - Respondents
 

======================================Appearance
: 
MS SANDHYA D NATANI for
Petitioner(s) : 1, 
MR PV HATHI for Respondent(s) : 1 - 2. 
MR
J.K. SHAH, AGP for Respondent(s) : 3, 
MR DHIRENDRA MEHTA for
Respondent(s) : 4, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/05/2009 

 

 
ORAL
JUDGMENT

1. Rule.

Mr.P.V. Hathi, learned advocate waives service of notice of Rule on
behalf of respondent Nos.1 & 2. Mr.J.K. Shah, learned Assistant
Government Pleader waives service of notice of Rule on behalf of
respondent No.3. Mr.Dhirendra Mehta, learned advocate waives service
of notice of Rule on behalf of respondent No.4.

2. The
present application has been preferred for fixing early date of
hearing of main Special Civil Application by submitting that on 1st
July,2009, the petitioner would cross the age of 45 years and,
therefore, main Special Civil Application may become infructuous.

3. Considering
the above, the present application is allowed. Rule is made
absolute. Registry is directed to notify main Special Civil
Application for final hearing on 13th May,2009.

[M.R.SHAH,J]

*dipti

   

Top